High Court Kerala High Court

Abdul Salam vs Yusuff Rawthar on 21 November, 2008

Kerala High Court
Abdul Salam vs Yusuff Rawthar on 21 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34182 of 2008(T)


1. ABDUL SALAM, S/O. SUBAIR ROWTHAR,
                      ...  Petitioner

                        Vs



1. YUSUFF RAWTHAR,
                       ...       Respondent

2. NUSAIFA BEEVI,

                For Petitioner  :SRI.DEVAN RAMACHANDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :21/11/2008

 O R D E R
                 K.P. Balachandran, J.
              --------------------------
               W.P.(C)No.34182 of 2008 T
              --------------------------

                       JUDGMENT

Heard counsel for the petitioner/defendant. As

per Exhibit P1 order in C.R.P.No.1037/03, this Court

found that the wife of the first respondent/ plaintiff,

who is the second respondent herein, is not competent

to be appointed as guardian, as she opposed the

application of the plaintiff as matters then stood.

This Court further observed that the trial court may

appoint some other person as the next friend of the

plaintiff.

2. According to the learned counsel for the

petitioner, in the meanwhile, it so happened that after

passing of Exhibit P1 order, the suit was dismissed

without any action from the part of the court below to

appoint a court guardian or to appoint some one else as

guardian. Thereafter, the second respondent filed

Exhibit P2 application for restoration of the suit and

thereupon, vide Exhibit P3 order, the court below

restored the suit.

WPC 34182/08 2

3. It is vehemently contended before me by the

learned counsel for the petitioner that on Exhibit P2

application filed by the second respondent, who is the

wife of the first respondent, the suit should not have

been restored, as pursuant to Exhibit P1 order, she was

incompetent to act on behalf of the first respondent/

plaintiff. The submission, no doubt, is true. But, all

the same, the fact remains that without complying with

the direction of this Court in Exhibit P1 order, it so

happened that the trial court dismissed the suit for

default. The procedure, no doubt, is irregular and

improper. But the court below should have, on Exhibit

P1 being brought to its notice, suo motu restored the

suit and acted according to the directions contained in

Exhibit P1 order. The restoration of the suit viewed in

that angle deserves to be upheld. It is the further

contention of the petitioner that Exhibit P4 order was

passed consequent on Exhibit P3, whereby, the trial

court held that the first respondent/plaintiff is

physically and mentally fit to conduct the case and

there is no necessity to appoint a next friend.

WPC 34182/08 3

4. The question as to whether the plaintiff

requires a next friend to be appointed as guardian to

prosecute the suit is a matter on which the trial court

is competent to conduct an enquiry. It is seen that

the court below has passed Exhibit P4 consequent on his

entering a finding that the plaintiff is physically and

mentally fit to conduct the case after recording his

sworn statement. The question of appointment of a next

friend as guardian as directed by this Court arises

only in the event of necessity of appointing a guardian

existing even at the time of passing of Exhibit P4 in

November 2008. Exhibit P1 order was passed on 8.4.2005

when this Court had occasion to observe that despite

the contention of the present petitioner, who is the

defendant in the suit, that the first respondent is not

of unsound mind, in the circumstances available in the

case and the evidence adduced in the case, it is not

clear whether the plaintiff will be able to take

decision of his own on merits and that it can be found

only after evidence is taken in the suit. The evidence

that is made mention of in Exhibit P1 order is

certainly not regarding the evidence on merits of the

WPC 34182/08 4

claim in the case, but, evidence regarding the

competency of the plaintiff to protect his own

interest. Exhibit P4 order shows that the court below

recorded the sworn statement of the first respondent/

plaintiff and got convinced that the first respondent

is physically and mentally fit to conduct the case and

that there is no necessity to appoint a next friend.

5. The prayer in this writ petition is only to

quash Exhibit P3, which I have already found is not

liable to be quashed as even otherwise the suit

deserved to be restored suo motu. Exhibit P4 is a

consequential order and the petitioner having produced

that also before this Court, to avoid further

controversy, this Court is confirming the said order as

well.

This writ petition is disposed of as above.

21st November, 2008 (K.P.Balachandran, Judge)
tkv