High Court Kerala High Court

Noormuhammed vs Meeran Sahib on 10 July, 2008

Kerala High Court
Noormuhammed vs Meeran Sahib on 10 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20720 of 2008(N)



1. NOORMUHAMMED
                      ...  Petitioner

                        Vs

1. MEERAN SAHIB
                       ...       Respondent

                For Petitioner  :SRI.SAJAN VARGHEESE K.

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :10/07/2008

 O R D E R
                    M.SASIDHARAN NAMBIAR, J.

                      -------------------------------

                       W.P.(C) No.20720 of 2008

                      -------------------------------

                     Dated this the 10th July, 2008.

                             J U D G M E N T

This petition is filed by the defendants in O.S.No.234 of

1999, on the file of Sub Court, Palakkad, challenging the cost portion

of Ext.P3 order. Ext.P3 is an order passed in I.A.No.1368 of 2008, an

application filed under Order IX of Rule 13 of Code of Civil Procedure

to set aside the ex-parte decree. The suit was decreed ex parte on

27.3.2008. Petitioners filed an application to set aside the ex-parte

decree contending that second petitioner is the maternal aunt of the

first petitioner and first petitioner is conducting the case and her

daughter is residing at Mumbai along with her husband and her

daughter underwent a surgery at Mumbai, and, therefore, first

petitioner has to be at Mumbai, where the daughter was hospitalised,

and in such circumstances, she could not appear and that is the reason

why the suit happened to be decreed ex parte and hence ex parte

decree is to be set aside.

W.P.(C) No.20720 of 2008

2

2. Respondents opposed the application. Learned Sub

Judge, on the evidence, found that there is no material to support the

case of petitioners that the daughter of first petitioner was

hospitalised or that first petitioner was at Mumbai, and therefore, she

could not appear. Still learned Sub Judge taking a lenient view allowed

the application on terms.

3. The argument of the learned counsel appearing for

the petitioners is that cost awarded is excessive. The cost awarded by

learned Sub Judge is only Rs.4000/=. When learned Sub Judge found

that petitioners did not establish the case, taking a lenient view,

petition was allowed. In such circumstances, I do not find any reason

to interfere with the discretion exercised by the learned Sub Judge

or the quantum of the cost fixed. I do not find any reason to modify

the cost awarded.

The learned counsel for the petitioners further

submitted that the period fixed under Ext.P3 order was extended, but

it will expire tomorrow, and, therefore, petitioners may be permitted to

pay the cost within a reasonable time. If petitioners pay or deposit

W.P.(C) No.20720 of 2008

3

the cost, as directed under Ext.P3 order, within 10 days from this day,

it will be treated as due compliance of Ext.P3 order.

M.SASIDHARAN NAMBIAR,
JUDGE

nj.