High Court Kerala High Court

Edeena Sukumaran vs Alavi Haji on 30 September, 2009

Kerala High Court
Edeena Sukumaran vs Alavi Haji on 30 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11080 of 2009(O)


1. EDEENA SUKUMARAN, W/O.UPPARAPERUMBARIL
                      ...  Petitioner

                        Vs



1. ALAVI HAJI,S/O.CHOLASSERRYIL AYIDRU
                       ...       Respondent

                For Petitioner  :SRI.T.SETHUMADHAVAN

                For Respondent  :SRI.P.VENUGOPAL (1086/92)

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :30/09/2009

 O R D E R
                    S.S.SATHEESACHANDRAN, J.
                   -----------------------------------
                   W.P.(C).No.11080 of 2009 - O
                    ---------------------------------
           Dated this the 30th day of September, 2009

                            J U D G M E N T

Writ petition is filed seeking the following reliefs:

“i) To call for the records leading to Ext.P5

and to set aside the same.

ii) To stay all further proceedings in

O.S.No.133/2002 on the file of the Sub Court,

Ottappalam.”

2. Petitioner is the plaintiff in O.S.No.133 of 2002 on the

file of the Sub Court, Ottappalam. Suit is one for recovery of

money based on an agreement. Suit claim was disputed by the

defendant in his written statement contending that the

agreement had been fabricated on blank signed papers obtained

in respect of another transaction. Suit was once decreed

exparte. An application moved by the defendant to set aside the

exparte decree was dismissed by the trial court, but, reversed in

F.A.O.No.205 of 2008 by this Court subject to terms. After

setting aside the exparte decree and restoration of the suit the

trial commenced. The plaintiff was examined as PW1.

Examination of the attestors to the agreement by causing

W.P.(C).No.11080 of 2009 – O

2

production of the chief affidavit of one of such attestors prepared

when the case came up for trial previously was objected to by

the defendant contending that the chief affidavit should be one

prepared on the date when the witness is examined. Sustaining

that objection, the court below passed Ext.P5 order rejecting the

affidavit of the witness prepared earlier. Propriety, legality and

correctness of Ext.P5 order is challenged in the writ petition

invoking the supervisory jurisdiction vested with this Court under

Article 227 of the Constitution of India.

3. Notice given respondent/defendant has entered

appearance through counsel. I heard the counsel on both sides.

4. Learned counsel appearing for the petitioners inviting

my attention to Rule 4 of Order XVIII of the Code of Civil

Procedure submitted the rule insist only for production of an

affidavit of the witness, but, not the point of time the affidavit is

to be prepared and filed towards the chief examination of the

witness. In the facts and circumstances involved in the case

where an exparte decree had been passed earlier in favour of the

plaintiff, but, later reversed, it is the submission, the affidavit of

the witness prepared previously deserve to be accepted towards

W.P.(C).No.11080 of 2009 – O

3

the chief examination of the witness. According to the counsel

the attestors to the agreement, including the witness sought to

be examined, both of them had been won over by the defendant

and in that context also the previous affidavit filed by one of

them has crucial value in resolving the disputes arising for

adjudication in the suit. So much so, the reception of the

affidavit even assuming it cannot be received as sufficient for the

chief examination of the witness, according to the counsel, was

improper and incorrect. On the other hand learned counsel for

the respondent would contend that even if the time of preparing

of the affidavit is not specified by the rules when the witness is

sought to be examined and an affidavit is filed towards chief

examination of that witness it must have some nexus with the

point of time he is examined before the court. Needless to point

out that affidavit by itself is not evidence as per Section 1 of the

Indian Evidence Act except where it is so provided by rules.

When the rules contemplate reception of affidavit as evidence it

has got significance and value. Rule 4 of Order XVIII of the Code

of Civil Procedure permitting notice to the suit to lead evidence of

the witness in respect of the examination in chief by affidavit is a

W.P.(C).No.11080 of 2009 – O

4

new innovation to save the precious time of the court and

brought in by Act 104 of 2002. The question posed for

consideration is whether the affidavit that has to be presented

towards the examination in chief of the witness should be one

prepared on the date of his examination or earlier. That aspect

cannot be looked in isolation, but, with reference to the totality of

the facts and circumstances presented in the case. It is the case

of the plaintiff that an affidavit was prepared toward chief

examination of the witness at the time when the case was listed

earlier, when an exparte decree was passed as the defendant

remained absent. At that point of time the affidavit of the

witness so prepared was not filed before the court since his

examination was not warranted by the absence of the defendant.

Very same affidavit sworn to by that witness was sought to be

presented when the case again came up in the list after setting

aside the exparte decree. The reasoning adopted by the court

below is that such affidavit cannot be received towards

examination in chief of that witness. The court has insisted for a

fresh affidavit for examination of the witness for appreciating the

facts and circumstance involved in the case. Plaintiff has a case

W.P.(C).No.11080 of 2009 – O

5

that the witness has been won over the defendant and that

circumstance should have been taken note of by the court in

accepting the affidavit of the witness prepared earlier. Setting

aside Ext.P5 order, I direct the court below to receive the

affidavit ad permit the petitioner to examine that witness cited by

him. It is submitted by the learned counsel for the petitioner

after passing Ext.P5 order, evidence has been closed and the

witness summoned by him dispensed. The court below shall

reopen the evidence suo motu and on steps taken by the plaintiff,

issue summons to the witness for his examination. The court

below is also directed to expedite the trial of the suit and dispose

it of at the earliest before closing of the courts for Christmas

vacation.

Hand over a copy of the judgment to the counsel on both

sides and send a copy to the court concerned.

S.S.SATHEESACHANDRAN,
JUDGE.

bkn/-