High Court Kerala High Court

Soman vs Thomas on 19 August, 2009

Kerala High Court
Soman vs Thomas on 19 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

FAO.No. 277 of 2004()


1. SOMAN S/O. NARAYANAN, AGED 48 YEARS,
                      ...  Petitioner

                        Vs



1. THOMAS S/O. MATHAI, MUDAKKALIL,
                       ...       Respondent

                For Petitioner  :SRI.P.M.JOSHI

                For Respondent  :SRI.PHILIP T.VARGHESE

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :19/08/2009

 O R D E R
               P.R.RAMAN & P.BHAVADASAN, JJ.

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

          F.A.O. No.277 of 2004 & C.R.P.No.1335 of 2004

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

                  Dated this the 19th August, 2009

                          J U D G M E N T

Raman, J.

Defendant in O.S.No.57 of 2003, on the file of Sub

Court, Pala, is the appellant and the revision petitioner. The suit

is one for realisation of an amount of Rs.2,36,175/= with 13%

interest thereon. The suit was instituted as early as on 2003.

Even though several adjournments were taken, the defendant did

not file any written statement. Ultimately, when the suit was

posted for trial, he was absent. Accordingly, he was declared ex

parte and a decree was passed by the court below. Later he

filed an application to set aside the ex parte decree along with a

petition to condone the delay of 70 days in filing the same. The

court below considered both these applications together and by a

common order, dismissed the application for condonation of

delay, as the court was not satisfied that the delay occurred

due to any reasons beyond the control of the appellant and that

FAO.No.277 of 2004 and CRP.No.1335 of 2004

2

there is anything to show that the delay occurred due to reasons

as stated by him. Consequent upon the dismissal of the delay

petition, petition to set aside ex parte decree was also

dismissed. He has preferred the appeal as against the order

dismissing the application to set aside ex parte decree and Civil

Revision Petition has been filed against the order refusing to

condone the delay. As both these cases are connected, these

were heard together and disposed of.

2. According to the appellant, he was diligent in

prosecuting the matter, though he happened to be absent on the

day on which the case stood posted, and his absence was not

due to willful negligence or laches on his part, but occasioned by

the reason of his ill-health. According to him, on the day on

which the case stood posted, while proceeding to the court, he

suffered back pain and he underwent treatment in Primary Health

Centre. He was advised rest and accordingly after completing

the rest, he approached the court for setting aside the ex parte

decree. The delay occurred due to the above fact. The court

FAO.No.277 of 2004 and CRP.No.1335 of 2004

3

below found that the certificate produced by him did not show

that he was admitted in the Primary Health Centre. Though the

reason for the delay is stated to be that he was indisposed of

with back pain, the Doctor was not examined in the case.

Coupled with this, he was not even prepared to file a written

statement, despite taking adjournments for the same. Therefore,

the court below dismissed the application for condonation of

delay. The learned counsel for the appellant however pleaded

that he may be given one more opportunity to contest the case

on merits.

3. In the facts and circumstances of the case and

in the light of the fact that the appellant did not mount the box

nor the Doctor was examined in the case, it cannot be said that

the court below was wrong in not accepting the medical

certificate.

4. The learned counsel appearing for the

respondent, would submit that the suit was filed as early as in

2003 claiming principle amount along with interest. Though the

FAO.No.277 of 2004 and CRP.No.1335 of 2004

4

above matters were pending before this Court since 2004, no

steps were taken to dispose of the matter on an earlier date.

5. We find that like the appellant, equally the

respondent could have also taken steps for getting early disposal

of the matter. At any rate, these are not grounds to dismiss the

appeal. The question is whether one more opportunity should be

given to the appellant. But the totality of the facts, as narrated

above, would clearly show that an opportunity to contest the

matter on merits could be given, after setting aside ex parte

decree, but only on heavy terms.

In the circumstances, we direct that in case the

appellant deposits an amount of Rupees One Lakh within a period

of one month from today, the delay will stand condoned and the

ex parte decree will stand set aside, and the suit will be

restored to file. Along with the deposit, the appellant shall also

file a written statement. The court below will dispose of the case

expeditiously after pre-trial steps are over. In case, the amount

is not deposited as aforesaid, these appeal and revision will

FAO.No.277 of 2004 and CRP.No.1335 of 2004

5

stand dismissed and the decree passed by the court below will

stand confirmed.

Both the appeal and revision are disposed of as

above.

P.R.RAMAN, JUDGE

P.BHAVADASAN , JUDGE.

nj.