High Court Kerala High Court

Jacob vs Minimole on 29 June, 2007

Kerala High Court
Jacob vs Minimole on 29 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 4550 of 2005(N)


1. JACOB, CHARUVILA PUTHEN VEEDU,
                      ...  Petitioner

                        Vs



1. MINIMOLE, W/O. VARGHESE,
                       ...       Respondent

2. PHILIPOSE VARGHESE, VAZHAVILA MELETHIL

                For Petitioner  :SRI.B.JAYASURYA

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :29/06/2007

 O R D E R
                     PIUS C. KURIAKOSE, J.
                 ----------------------------------
                   W.P.(C) NO. 4550 of 2005
                 ----------------------------------
           Dated this the 29th day of June, 2007

                            JUDGMENT

The writ petition is remaining defective for non completion

of service of notice on the first respondent. But it is seen that

the 2nd respondent was also a co-petitioner in the I.As along with

the first respondent. Since the 2nd respondent is served with

notice, he can represents the interest of the first respondent also.

Hence the writ petition is not defective.

2. The plaintiff is the petitioner in this writ petition under

Article 227 of the Constitution. He impugns Ext.P5 order passed

by the learned Munisiff on an application to set aside ex-parte

decree filed by the defendants. The petitioner also impugns

Ext.P4 order passed by the learned Munsiff on an application

for condonation of delay caused in the matter.

3. The grievance of the petitioner is that it was without

considering the objections which he had filed to applications filed

by the respondents that the learned Munsiff allowed the I.As. By

WPC No4550/2005 2

Exts.P4 and P5. Ext.P4 is an order passed on the application for

condonation of delay. The delay, I informed, was about 9

months. In Ext.P5, the learned Munsiff says that since the

service was served by affixture, the same is vitiated and there is

ground to set aside the ex-parte decree. I am of the view that

the learned Munsiff ought to have considered the objections

raised by the petitioner to the application and pass a reasoned

orders on both the applications.

Accordingly, I set aside Exts.P4 and P5 and direct the

learned Munsiff to pass fresh orders in I.A.No.1023/2004 and

1024/2004 at any rate within two months of receiving a copy of

this judgment. The learned Munsiff is not expected to condone

the delay as a matter of course and will remember that service

by affixture is also a mode of service envisaged by Order 5 Rule

20 of the CPC.

PIUS C. KURIAKOSE,
JUDGE.


dpk

WPC No4550/2005    3