High Court Kerala High Court

Kajibi vs The Special Tahsildar on 11 April, 2007

Kerala High Court
Kajibi vs The Special Tahsildar on 11 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 12264 of 2007(I)


1. KAJIBI, AGED 60 YEARS,
                      ...  Petitioner

                        Vs



1. THE SPECIAL TAHSILDAR,(LA) RAILWAY,
                       ...       Respondent

2. THE DEPUTY CHIEF ENGINEER,

                For Petitioner  :SRI.C.MURALIKRISHNAN (PAYYANUR)

                For Respondent  :SRI.SUBAL J.PAUL, SC, RAILWAYS

The Hon'ble MR. Justice K.PADMANABHAN NAIR

 Dated :11/04/2007

 O R D E R
                    K.  PADMANABHAN NAIR,  J.

                   = = = = = = = = = = = = = = = = = = = = = = = = =

                         W.P(C) NO. 12264 OF 2007

                   = = = = = = = = = = = = = = = = = = = = = = = = =

                   Dated this the  11th  day of April,    2007


                               J U D G M E N T

—————————-

Heard. Admitted. Learned Government Pleader took notice

for the first respondent and Standing Counsel for the Railways for

the second respondent. The Writ Petition itself is heard and

disposed of as agreed to by both parties.

2. Petitioner’s property was acquired for a public

purpose. He received the compensation under protest and filed

an application for referring the case for enhancement of

compensation. The case was referred to the Sub Court and on

receipt of the records, the same was numbered as LAR No.30 of

2003. The case was posted for trial in the special list on

10.3.2006. On that day the petitioner was absent. Learned Sub

Jude dismissed the LAR for default. Petitioner filed an

application, I.A. No.469 of 2006, under Order IX Rule 9 CPC for

restoration of the LAR dismissed for default. The Sub Judge by

order dated 14.7.2006 allowed the application. But it was a

conditional order. It was ordered that the petitioner must remit

W.P(C) NO. 12264 OF 2007

-: 2 :-

a sum of Rs.2,000/- before the District Legal Services Authority

and shall produce the receipt on or before 18.7.2006 for

restoring the LAR. Petitioner did not deposit the amount in time.

On the other hand, petitioner filed another application, I.A.

No.693 of 2006, for enlargement of time for deposit. Learned Sub

Judge had dismissed that application and the petition for

restoration. Challenging those orders, this Writ Petition is filed.

3. Learned Sub Judge allowed the restoration application

finding that there was at least some reason for the non-

appearance of the petitioner on the date on which the LAR was

posted for trial. He passed a conditional order by which the

petitioner was directed to pay Rs.2,000/- before the DLSA. That

order was passed on 14.7.2006. Petitioner was directed to

deposit the amount by 18.7.2006. So, virtually, the petitioner got

only 3 days’ time to comply with the order passed by the Sub

Judge. When the court passes a conditional order, it is the duty of

the court to see that some reasonable time is given to the party

against whom the order is passed to comply with the same. The

learned Sub Judge ought to have considered the practical

difficulties in the matter, such as giving information to the party

W.P(C) NO. 12264 OF 2007

-: 3 :-

by the lawyer and availability of fund, etc. Hence I am of the

view that the orders passed by the learned Sub Judge in I.A.

Nos.469 and 693 of 1993 (restoration of the LAR and

enlargement of time for deposit respectively) are liable to be set

aside.

4. In the result, the orders passed by the learned Sub

Judge, Hosdurg dismissing I.A. Nos.469 and 693 of 2006 in LAR

No.30 of 2006 are hereby set aside. Petitioner is given time till

31.5.2007 to pay the amount directed to be deposited. If the

petitioner deposits the cost ordered before the DLSA within the

time granted as per this judgment, I.A.No. 469 of 2006 will stand

allowed in which case, the learned Sub Judge shall restore LAR

No.30 of 2003 back to file and dispose of the same in accordance

with law.

Writ Petition is disposed of as above.

K. PADMANABHAN NAIR, JUDGE.

vsv

W.P(C) NO. 12264 OF 2007

-: 4 :-

K. PADMANABHAN NAIR, J.

================================

M.F.A. NO. OF

================================

J U D G M E N T

——————————————————

9TH APRIL, 2007