High Court Kerala High Court

Kochalathu Thanka vs Balan on 18 March, 2009

Kerala High Court
Kochalathu Thanka vs Balan on 18 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 197 of 2009()


1. KOCHALATHU THANKA, AGED 60 YEARS,
                      ...  Petitioner
2. RAJAN, AGED 42 YEARS, S/O.NARAYANAN,
3. BINDU, AGED 42 YEARS, S/O.NARAYANAN,
4. SINDHU, AGED 37 YEARS, D/O.NARAYANAN,
5. DHANYA, AGED 33 YEARS, D/O.NARAYANAN,
6. SANDYA, AGED 32 YEARS, D/O.NARAYANAN,
7. SAJEESH, AGED 31 YEARS, S/O.NARAYANAN,

                        Vs



1. BALAN, AGED 57 YEARS, S/O.RAMAN,
                       ...       Respondent

                For Petitioner  :SRI.JACOB ABRAHAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :18/03/2009

 O R D E R
                                K.T.SANKARAN, J.
                   ------------------------------------------------------
                           C.R.P. NO. 197 OF 2009
                   ------------------------------------------------------
                     Dated this the 18th March, 2009


                                     O R D E R

The respondent filed O.S.No.59 of 2001, on the file of the Court of

the I Additional Sub Judge, Kozhikode, against the petitioners. The suit

was dismissed for default. The respondent filed an application under

Order IX Rule 9 of the Code of Civil Procedure. The trial court by the

order dated 17.7.2008, dismissed that application. On appeal by the

respondent (C.M.A.No.68 of 2008), the appellate court set aside the order

passed by the trial court and allowed the application under Order IX Rule

9 of the Code of Civil Procedure. The Civil Revision Petition is filed

challenging the judgment in C.M.A.No.68 of 2008, District Court,

Kozhikode.

2. The suit was posted for trial on 1.2.2008. The suit was

dismissed on that date on the ground that the plaintiff did not file the proof

affidavit (chief affidavit). The plaintiff had filed an application for transfer

of the case to be tried along with O.S.No.413 of 2005, pending before the

III Additional Sub Court, Kozhikode. The Transfer Petition was posted to

2.2.2008. On 31.1.2008, an application was filed by the plaintiff to stay

the suit till the disposal of the Transfer Petition. However, the trial court

C.R.P. NO. 197 OF 2009

:: 2 ::

dismissed the application and also dismissed the suit for default. The trial

court held, while dismissing the application under Order IX Rule 9 of the

Code of Civil Procedure, that the suit happened to be dismissed on

account of the wilful laches and negligence on the part of the plaintiff.

The Appellate Court considered the facts and circumstances of the case

and held that an opportunity should be afforded to the plaintiff to

prosecute the suit on the merits. Discretion was exercised by the court to

allow the application under Order IX Rule 9 of the Code of Civil

Procedure. Normally, discretion exercised by the court in allowing the

application for restoration of the suit would not be interfered with in

Revision under Section 115 of the Code of Civil Procedure. I do not think

that the court below has committed any error in allowing the application.

There is no scope for interference in Revision.

The Civil Revision Petition is accordingly dismissed.

(K.T.SANKARAN)
Judge

ahz/