High Court Kerala High Court

Muhammad Ashar vs C.H.Abdul Kareem on 20 August, 2009

Kerala High Court
Muhammad Ashar vs C.H.Abdul Kareem on 20 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RFA.No. 337 of 2006()


1. MUHAMMAD ASHAR, AGED 29,
                      ...  Petitioner

                        Vs



1. C.H.ABDUL KAREEM,
                       ...       Respondent

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  : No Appearance

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

 Dated :20/08/2009

 O R D E R
              P.R. RAMAN & P. BHAVADASAN, JJ.
              = = = = = = = = = = = = = = = = = = =
                      R.F.A. NO. 337 OF 2006
                      = = = = = = = = = = = = =
       DATED THIS, THE 20TH DAY OF AUGUST, 2009.

                          J U D G M E N T

Raman, J.

This is an appeal against rejection of the plaint for non

payment of court fee. Though a review petition was filed, the same

was rejected, though unopposed by the respondent, on the ground

that an appeal was already preferred to the District Court and hence

the learned Sub Judge was not inclined to exercise the power of

review.

2. We have perused the certified copy of the order in I.A.

1142/2006 in O.S. 865/2003, dated 22.6.2006, which is an

application filed seeking to review the rejection of the plaint, in

which the Principal Sub Judge, Thrissur, observed that there is no

sufficient reason to review the order since there is no error apparent

on the face of the record. It is also said that since an appeal has

been preferred, a petition for review will not sustain. However,

wince the said application was not opposed by the other side, an

opportunity ought to have been given to conduct the suit on merits.

R.F.A. 337/2006 2

In the circumstances, time for payment of the balance court fee is enhanced

by two weeks from today and if the same is remitted, the suit will stand

restored to file and the order rejecting the plaint will stand set aside.

The appeal is disposed of as above.

P.R. RAMAN, JUDGE

P. BHAVADASAN, JUDGE.

KNC/-