High Court Kerala High Court

Aby Joseph vs The South Indian Bank Ltd on 30 January, 2009

Kerala High Court
Aby Joseph vs The South Indian Bank Ltd on 30 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3256 of 2009(K)


1. ABY JOSEPH, AGED 47 YEARS,
                      ...  Petitioner

                        Vs



1. THE SOUTH INDIAN BANK LTD.,
                       ...       Respondent

2. ELIZABETH, AGED 38 YEARS,

                For Petitioner  :SRI.JOSE THOMAS (PALA)

                For Respondent  : No Appearance

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

 Dated :30/01/2009

 O R D E R
              K.P.BALACHANDRAN, J.
          ------------------------------------------------
                W. P. C. No.3256 of 2009
          ------------------------------------------------
          Dated this the 30th day of January, 2009

                        JUDGMENT

Heard the counsel for the petitioner.

2. The petitioner is the defendant in

O.S.101/07 on the file of the Sub Court, Pala

instituted by the first respondent/bank for

recovery of money. The suit was decreed ex

parte as the petitioner as also the other

defendants in the suit did not appear when the

suit stood posted for trial in the special

list. Thereafter, the petitioner filed an

application to set aside the ex parte decree

and the court below vide Ext.P6 order impugned

in this Writ Petition, allowed the said

application on payment of cost of Rs.10,000/-

to the first respondent and producing receipt

within ten days.

3. To order the defendant who seeks to

get the ex parte decree set aside, to pay an

W. P. C. No.3256 of 2009 -2-

amount of Rs.10,000/- within a period of ten

days tantamounts to disallowing the petition

filed under Order IX Rule 13 as a person who

is a debtor in the normal course will not be

able to raise such a huge amount of

Rs.10,000/- within ten days and to pay by way

of cost to the first respondent/plaintiff. The

cost so ordered is highly disproportionate and

unconscionable and Ext.P6 order to that extent

cannot be sustained.

4. In the result, even without notice to

the respondent/decree holder/bank, cost being

in the discretion of the court and the court

below having exercised the discretion

illegally and without any propriety, I reduce

the cost imposed vide Ext.P6 order to

Rs.2,000/-. The said Rs.2,000/- shall be paid

to the first respondent/Bank positively in ten

days from today. In case cost is not so paid

within ten days, the petitioner shall forfeit

W. P. C. No.3256 of 2009 -3-

the benefit of cost having been reduced and

the petition filed under Order IX Rule 13

shall stand dismissed.

5. With the above directions this Writ

Petition is disposed of. The petitioner is

directed to produce a copy of this judgment in

the court below forthwith with notice to

counsel for the plaintiff/Bank as this Writ

Petition is being disposed of without notice

to the respondent/plaintiff. Issue copy of

this judgment to the counsel for the

petitioner urgently.

K.P.BALACHANDRAN,
JUDGE
kns/-