High Court Kerala High Court

Ramakrishna Pillai Satheesh Lal vs Leela Sathish on 11 June, 2010

Kerala High Court
Ramakrishna Pillai Satheesh Lal vs Leela Sathish on 11 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 87 of 1999()



1. RAMAKRISHNA PILLAI SATHEESH LAL
                      ...  Petitioner

                        Vs

1. LEELA SATHISH
                       ...       Respondent

                For Petitioner  :SRI.BABU CHERUKARA

                For Respondent  :SRI.K.GEORGE VARGHESE KANNANTHANAM

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :11/06/2010

 O R D E R
                   M.N. KRISHNAN, J.
               = = = = = = = = = = = = = = =
                  A.S. NO. 87 OF 1999
               = = = = = = = = = = = = = = =
           Dated this the 11th day of June, 2010.

                     J U D G M E N T

This appeal is preferred against the

judgment and decree passed by the Subordinate

Judge, Pathanamthitta in O.S.238/93. The suit

is one for realisation of the amount, i.e.

Rs.32,000/- given as the share as well as value

of 17 sovereigns of gold alleged to be taken by

the husband given to the wife at the time of

marriage. On the other hand, the defendant had

denied the receipt of any amount and had also

denied about the taking of any ornament by him

for his sister’s marriage.

2. I find an extremely difficult situation

in this case because the 2nd defendant who is the

husband has not been cross examined at all in

this case. An application was filed for

A.S. No. 87 OF 1999
-2-

permitting him to be cross-examined and it was

allowed. But it appears that he was present on

the next day and he was not cross-examined.

Thereafter again it is recorded that he was not

present and no steps were taken. It was the

duty of the witness to come before the Court to

face the cross-examination. I am not blaming

either the plaintiff nor the defendant for the

reason nothing is clear from the trial Court

records what had transpired in that Court and

therefore it is desirable that DW1 is cross-

examined so that the Court will have some idea

about the whole thing. I am not expressing

anything on the merits of this case and I set

aside the judgment and decree of the Court below

and remit the case back to the trial court for

fresh consideration after permitting the parties

to adduce evidence in support of their

respective contentions.

A.S. No. 87 OF 1999
-3-

It is made clear that the 2nd defendant shall

make himself available for cross-examination on

the date fixed by the Court and thereafter if

the parties want any other evidence that may

also be permitted. Thereafter the Court below is

directed to dispose of the matter in accordance

with law. Parties are directed to appear before

the Court below on 22.7.2010. Being a very old

matter the trial court shall see that an

expeditious disposal is done.

M.N. KRISHNAN, JUDGE.

ul/-

A.S. No. 87 OF 1999
-4-

M.N. KRISHNAN, J.

= = = = = = = = = =
A.S. No. 87 OF 1999
= = = = = = = = = = =

J U D G M E N T

11th June, 2010.