High Court Kerala High Court

C.L.Kurian And Brothers” vs Cicily Kurian on 12 July, 2010

Kerala High Court
C.L.Kurian And Brothers” vs Cicily Kurian on 12 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21100 of 2010(O)


1. C.L.KURIAN AND BROTHERS", RICE BAZAR,
                      ...  Petitioner
2. C.I.CICILY, AGED 50 YEARS,
3. SIJO GEORGE, S/O. GEORGE, AGED 35 YEARS

                        Vs



1. CICILY KURIAN, AGED 66 YEARS,
                       ...       Respondent

                For Petitioner  :SRI.P.HARIDAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :12/07/2010

 O R D E R
                 THOMAS P. JOSEPH, J.
                  -------------------------------------
                 WP (C) No. 21100 of 2010
                  -------------------------------------
           Dated this the 12th day of July, 2010

                        J U D G M E N T

………………………

Petitioners are defendants in O.S No. 685/06 of

the Court of learned Sub Judge, Thrissur.

Respondent/plaintiff filed that suit for dissolution of

partnership and settlement of accounts. According to the

petitioners official Receiver was appointed ex-parte as

Receiver and he took possession of the stock in trade of

partnership which is dealing in Ayurvedic raw materials

and which included perishable articles well. Petitioners

were set ex-parte on 05.04.2010. Petitioners filed

application to set aside the ex-parte order. Petitioners

approached this Court in WP(C) No.17392/10 for early

disposal of the application and this Court disposed that

writ petition vide judgment dated 04.06.2010, directing

learned Sub Judge to dispose of Exhibit P4 (Exhibit P7 in

that writ petition) as expeditiously as possible. Learned

2
WP (C) No. 21100 of 2010

counsel states that a copy of order was handed over to

the Chief Ministerial Officer on the succeeding day but,

Exhibit P4 application was not disposed expeditiously.

Accordingly, this writ petition is filed, seeking a direction

to the learned Sub Judge to issue a copy of order on IA

No. 3880/06 within a time limit to be prescribed by this

Court and, to restore possession of business to the

petitioners and permit them to run the business.

2. Since, it was reported that judgment of this Court

in WP(C) 17392/10 was not complied, I called for a report

from learned Sub Judge. Learned Sub Judge reported

that the order in WP(C) 17389/10 was not communicated

to him and that the counsel for the party also did not

make any submission about the said order. On

07.07.2010 a telephonic message was received from this

Court and immediately thereon Exhibit P4 application was

advanced suo motu to that day and posted to 8.7.10 for

hearing. It is also reported that after hearing counsel on

both sides Exhibit P4 application was disposed of, on the

3
WP (C) No. 21100 of 2010

same day at 3 p.m. Learned counsel for the petitioner

states that Exhibit P4 application to set aside ex-parte

order is dismissed by the learned Sub Judge and today

the case is posted for recording ex-parte evidence of

respondents. He requests that a direction may be given

to the learned Sub Judge to issue carbon copy of order on

Exhibit P4, application and I.A.No.3880/06 immediately.

3. Having regard to the facts and circumstances of

the case and in order to give petitioner opportunity to

challenge the impugned orders passed against him, it is

necessary that the recording of ex-parte evidence of

respondent is kept in abeyance for sometime. Petitioner

shall also be issued a carbon copy of the orders on Exhibit

P4 application and IA 3880/06 at the earliest.

Resultantly this writ petition is disposed of in the

following line:-

1. Learned Sub Judge is directed to issue

certified/carbon copy of orders on Exhibit P4,

application and IA 3880/06 in OS No.685/06 at

4
WP (C) No. 21100 of 2010

the earliest, at any rate within a week from the

date of receipt of a copy of this judgment to the

petitioner in case such copy has been applied for

as provided under law.

2. Learned Sub Judge is directed to keep in

abeyance recording of ex-parte evidence in the

suit for a period of two weeks from this day.

3. The Registry shall communicate the gist of

this Judgment to the learned Sub Judge

forthwith.

THOMAS P. JOSEPH,
JUDGE.

rkc