IN THE HIGH COURT OF KERALA AT ERNAKULAM
Ex.FA.No. 29 of 2009()
1. RAJAMMA MARTIN @ ACHAMMA, D/O.M.J.CHACKO
... Petitioner
2. THRESIAMMA @ PUZHAPAMMA, D/O.M.J,.CHACKO
Vs
1. TOM JOSEPH, S/O.JOSEPH, KALARIPPARAMBIL
... Respondent
2. KURIAN JACOB, S/O.M.J. CHACKO,
3. JAMES JACOB, S/O.M.J.CHACKO,
4. BENNY JACOB, S/O.M.J.CHACKO,
5. ROSAMMA @ AGNESS, D/O.M.J.CHACKO,
For Petitioner :SRI.SABU GEORGE
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :17/02/2009
O R D E R
KURIAN JOSEPH & S.S.SATHEESACHANDRAN, JJ.
----------------------------------------------
Ex.F.A. No.29 of 2009
----------------------------------------------
Dated 17th February, 2009.
J U D G M E N T
Kurian Joseph, J.
This is an appeal against the order dated 15.1.2009 in
EA 582/06 in EP 257/04 in O.S.301/98 on the file of the Principal
Sub Court, Kottayam. As per the said order, the application filed
by the petitioners under Order 38 Rule 5 read with Order 21 Rule
58 of the Code of Civil Procedure has been dismissed. A perusal
of the order would show that the claim petition was dismissed for
the reason that the claim petitioners are absent. True, the
execution court has also referred to the merits of the case to the
effect that no materials have been produced and that it was
dismissed once, and still further that there is no bonafides in the
petition. We are afraid, those observations were unnecessary
since they are made in the absence of the party. Therefore,
essentially this is an order passed under Rule 105(2) of Order 21
of the Code of Civil Procedure since the claim petitioners are
absent. Hence, any observations made in the order do not have
any bearing while considering an application under Rule 106 for
restoration. That petition will have to be independently
Ex.F.A. NO.29/09 2
considered. Learned counsel for the appellants invites reference
to Annexure A Medical Certificate. That is a matter to be
considered by the court while passing orders on the application
for restoration under Rule 106. Therefore, we dismiss the appeal;
making it clear that in the event of the appellants pursuing the
remedy under Rule 106 Order 21, the same shall be
independently considered, untrammelled by any of the
observations in the order under appeal.
I.A.No.518/09 : Dismissed.
KURIAN JOSEPH, JUDGE.
S.S.SATHEESACHANDRAN, JUDGE.
tgs
KURIAN JOSEPH &
S.S.SATHEESACHANDRAN, JJ
———————————————-
Ex.F.A. No.29 of 2009
———————————————-
J U D G M E N T
Dated 17th February, 2009.