High Court Kerala High Court

M.K.Joyothish Kumar vs Ramachandran Alias Thampi on 7 June, 2007

Kerala High Court
M.K.Joyothish Kumar vs Ramachandran Alias Thampi on 7 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 14981 of 2004(H)


1. M.K.JOYOTHISH KUMAR, AGED 38 YEARS,
                      ...  Petitioner
2. K.BHAVANI, AGED 58 YEARS,
3. M.K.SAILESH KUMAR,
4. M.K.RUPESH KUMAR,
5. M.K.PREMKUMAR,

                        Vs



1. RAMACHANDRAN ALIAS THAMPI,
                       ...       Respondent

                For Petitioner  :SRI.T.MADHU

                For Respondent  :SRI.SATHISH NINAN

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :07/06/2007

 O R D E R
                      PIUS C. KURIAKOSE, J.
                 ----------------------------------
                   W.P.(C) NO.14981 of 2004
                 ----------------------------------
            Dated this the 7th day of June , 2007

                            JUDGMENT

Ext.P2 application submitted by the

petitioners/plaintiffs seeking review of an order rejecting the

plaint for non remittance of balance court fee was dismissed by

the learned Munsiff by Ext.P3 order. The petitioners challenge

Ext.P3 on various grounds.

2. Heard both sides. Inviting my attention to the judgment

of this court in Cochin Kazag Ltd. v. Bharath Cartons (2004

(1) KLT page 53), the learned counsel for the petitioners would

submit that the view of the learned Munsiff that application for

review of an order rejecting the plaint is not maintainable is

erroneous. But as rightly pointed out by Sri.Sathish Ninan, the

learned counsel for the respondent, the learned Munsiff does not

say in Ext.P3 order that there is no provision for reviewing an

order rejecting the plaint for non remittance of court fee. In fact

WPC No.14981/2004 2

Ext.P2 application was not an application for review. It is a

combined application for restoration of the suit under Order 9

Rule 9 of Code of Civil Procedure and also for review under Order

47 Rule 1. The learned Munsiff is right in his view that an

application for restoration under Order 9 Rule 9 will not be

maintainable in respect of an order rejecting plaint for non

remittance of court fee since such orders are decrees. The

learned Munsiff’s view that review can be allowed only if there

are errors apparent on the face of the record also cannot be

said to be erroneous.

3. Considering the rival submissions addressed at the bar

and gauging Ext.P3 order by parameters which are applicable

while exercising supervisory jurisdiction under Article 227, it is

difficult to say that Ext.P3 is so bad as to be set aside under

Article 227. At the same time, considering the maintainability of

a petition for review of an order rejecting the plaint for non

remittance of court fee as well as on considerations of substantial

justice, I am of the view that the petitioners should be granted

an opportunity to remit balance court fee and prosecute the suit.

WPC No.14981/2004 3

The petitioners are directed to remit the balance court fee within

seven days from today before the court below and file a proper

application seeking review of the order rejecting the plaint. If

such an application is received by the learned Munsiff within two

weeks from today and if it is seen that the balance court fee is

remitted within the time stipulated above, the learned Munsiff will

consider that application in the light of the judicial precedents

which may be cited by the parties and pass orders in accordance

with law at the earliest, not withstanding Ext.P3.

The writ petition is disposed of as above. No costs.

PIUS C. KURIAKOSE,
JUDGE.

Dpk