High Court Kerala High Court

Valayankandan Moosa vs Mullan Madayan Veeran Haji on 21 February, 2007

Kerala High Court
Valayankandan Moosa vs Mullan Madayan Veeran Haji on 21 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

FAO No. 272 of 2006()


1. VALAYANKANDAN MOOSA, S/O.MOIDEEN HAJI,
                      ...  Petitioner

                        Vs



1. MULLAN MADAYAN VEERAN HAJI,
                       ...       Respondent

                For Petitioner  :SRI.A.K.MADHAVAN UNNI

                For Respondent  :SRI.SAJU.S.A

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :21/02/2007

 O R D E R
            KURIAN JOSEPH & K.T.SANKARAN,JJ.

                    -----------------------------------------

                          F.A.O.No.272  of  2006

                    -----------------------------------------

              Dated this the 21st  day of  February, 2007


                                JUDGMENT

Sankaran, J.

The defendant in O.S.No.106/2000 on the file of the Sub

Court, Manjeri, whose application under Order IX Rule 13 of the

Code of Civil Procedure was dismissed by the court below, is the

appellant herein. The suit was filed by the respondent herein for

realisation of money on the basis of an agreement. The execution

of the agreement was disputed by the appellant. The document

was sent to the expert for comparison of the signature of the

appellant with his admitted signature. The expert found that the

disputed signature tallies with the admitted signature of the

appellant. Thereafter the case was posted for trial. The appellant

remained ex parte and the court below passed an ex parte decree on

28-9-2004. I.A.No.1793/2004 was filed by the appellant for

setting aside the ex parte decree and that application was allowed

FAO NO.272/2006

-:2:-

on 3-1-2006. The case was taken up for trial. The chief

examination of the plaintiff was completed and his cross-

examination was commenced. During the cross-examination of

P.W.1 the parties suggested a settlement that if the plaintiff takes

oath in a particular mosque at Calicut that he had paid the amount

to the defendant, the suit could be decreed. Though the Oaths Act

is not in force and though a decree could not be passed only on the

basis of oath, since the parties entered into a compromise in that

way the court below was inclined to allow that request and directed

the parties to take recourse to oath. The terms of the oath were

settled and they were agreed upon by the defendant. However, on

the date fixed for taking oath the defendant did not turn up before

the Mosque and the settlement could not be worked out.

Thereafter when the case was taken up for further cross-

examination of P.W.1, the defendant did not appear. The court

below had no other option but to pass a decree in favour of the

plaintiff. I.A.No.345/2006 was filed by the appellant under

FAO NO.272/2006

-:3:-

Order IX Rule 13 of the Code of Civil Procedure to set aside the ex

parte decree. He put forward a case that from 23-1-2006 to 26-2-

2006 he was laid up and he produced a certificate issued by a

doctor. However, the doctor who issued the certificate was not

examined. The court below took note of the fact that the evidence

of P.W1 would indicate that the doctor advised him to meet after

15 days and on the third visit the certificate was issued. But the

certificate is seen issued on 23-1-2006. This does not tally with

the evidence adduced by P.W1. All the facts and circumstances of

the case were considered by the court below and it was found that

there was no bona fides with regard to the reasons stated in the

petition in respect of the non-appearance of the defendant on 28-1-

2004 and hence the court below was not inclined to allow the

application.

2. Learned counsel for the appellant submits that a last

chance may be afforded to the appellant to put forward his case

and that he has serious contentions to urge in the suit. Learned

FAO NO.272/2006

-:4:-

counsel for the respondent, however, contended that the attempt of

the appellant is only to protract the proceedings and to delay the

disposal of the suit. We are not impressed with the contentions put

forward by the appellant and we do not also feel that the court

below was not fully justified in dismissing the application.

However, taking note of the facts and circumstances of the case,

we are of the view that an opportunity can be afforded to the

appellant to appear before the court to cross-examine P.W.1 and to

adduce further evidence, on condition that the appellant shall

deposit 50% of the plaint claim within a period of one month from

today and shall also pay a sum of Rs.5,000/- as costs to the

respondent within the aforesaid period of one month and also pay

Rs.5,000/- as costs to the District Legal Service Authority, Manjeri

within one month. If the appellant fails to comply with any of

these conditions, the appeal shall stand dismissed and the order

passed by the court below shall stand confirmed. If the appellant

complies with all the conditions mentioned above, the order in

FAO NO.272/2006

-:5:-

I.A.No.345/2006 shall stand set aside and the appellant shall be

entitled to appear before the court and to proceed with the case. In

such a situation, the court below shall dispose of the suit within a

period of three months thereafter. It is made clear that no further

adjournment at the request of the defendant shall be granted by the

court below.

The appeal is allowed as above.

(KURIAN JOSEPH, JUDGE)

(K.T.SANKARAN, JUDGE)

ahg.