High Court Kerala High Court

Dr.P.V.Suresh vs Classic Finance & Kuries {P] Ltd on 17 March, 2008

Kerala High Court
Dr.P.V.Suresh vs Classic Finance & Kuries {P] Ltd on 17 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 256 of 2008()


1. DR.P.V.SURESH, S/O VASUDEVEN,
                      ...  Petitioner

                        Vs



1. CLASSIC FINANCE & KURIES {P] LTD.,
                       ...       Respondent

                For Petitioner  :SRI.N.K.SUBRAMANIAN

                For Respondent  : No Appearance

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

 Dated :17/03/2008

 O R D E R

? IN THE HIGH COURT OF KERALA AT ERNAKULAM

+CRP.No. 356 of 2008()


#1. P.N. RAVINDRANATH, AGED 58 YEARS,
                      ...  Petitioner

                        Vs



$1. THE KERALA STATE HOUSING BOARD
                       ...       Respondent

2. THE EXECUTIVE ENGINEER,

!                For Petitioner  :SRI.K.L.VARGHESE

^                For Respondent  :SRI.A.JAYASANKAR, SC KSHB, TVM

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

% Dated :25/09/2009

: O R D E R

S.S.SATHEESACHANDRAN, J.

——————————-

C.R.P.NO.356 OF 2008 ()

———————————–

Dated this the 25th day of September, 2009

O R D E R

The revision is directed against the order dated

12.3.2008 in I.A.No.39992 of 2006 in O.S.No.333 of 2005

passed by the learned Sub Judge, Palakkad. Petitioner is the

plaintiff in the above suit, which was one for recovery of

money for the work done on the basis of an agreement with

the respondents/defendants. In the suit, petitioner/plaintiff

moved an application for reference to arbitration the disputes

involved suggesting the issues emanating for settlement. The

respondents/defendants, who have already filed a written

statement disputing the entertainability of the suit claim

resisted the application filing written objections. The learned

Sub Judge, after hearing both sides, passed the impugned

order holding that since there is no consensus between the

parties for reference to arbitration, the request of the

CRP.356/08 2

petitioner/plaintiff cannot be entertained, with the result, the

application moved seeking that relief was dismissed.

Propriety and correctness of that order is challenged in the

revision invoking the supervisory jurisdiction vested with this

Court under Section 115 of the Code of Civil Procedure.

2. I heard the learned counsel on both sides. The

learned counsel for the petitioner, invited my attention to the

rules framed by the High Court under Section 122 of the CPC

with reference to Section 89 of the CPC. The above rules are

called the Civil Procedure (Alternative Dispute Resolution)

Rules, 2008, which have been published in the Gazette on

7.3.2008. Inviting my attention to Rule 5 (f) and (g), the

learned counsel for the petitioner submitted that the view

taken by the court below that a reference can be made when

one of the parties seek for resolution of the disputes by way of

any of the methods covered by Section 89 of the CPC only on

consensus or agreement by the opposite party, is not correct

and the court was expected to examine whether there are

chances of settlement by reference, as desired for. So much

CRP.356/08 3

so, according to the learned counsel, the impugned order

suffers from not only error of law, but, jurisdictional infirmity

warranting interference by this Court. On the other hand, the

learned counsel for the respondents/defendants, inviting my

attention to Southern Structurals Ltd. v. K.S.E.Board

(2008 (1) KLT 105 (F.B.)), contended that this Court has

held in unequivocal terms that in the absence of consensus by

the parties, a reference under Section 89 of the CPC is not

permissible as it is violative of the provisions covered by the

Arbitration and Conciliation Act, 1996. So much so, according

to the learned counsel, no interference with the order passed

by the learned Sub Judge is called for. The learned counsel

for the petitioner, in all fairness, submitted over the question

whether a compulsory reference can be made by the civil

court under Section 89 of the CPC, divergent and conflicting

views have been expressed by the apex court and till a

decision is rendered by a larger bench, this Court and also the

subordinate courts have to follow the law laid down by the

Full Bench in the above reported decision. In the light of the

decision rendered by this Court, in Southern Structurals

CRP.356/08 4

Ltd. v. K.S.E.Board (2008 (1) KLT 105 (F.B.)), I find no

challenge can be raised against the order passed by the curt

below declining the reference to the arbitration, as desired by

the petitioner/plaintiff in the suit. The revision is therefore

dismissed.

S.S.SATHEESACHANDRAN
JUDGE

prp