High Court Kerala High Court

Aravindakshan Pillai vs Gopala Pillai Aniyan Pillai on 31 May, 2010

Kerala High Court
Aravindakshan Pillai vs Gopala Pillai Aniyan Pillai on 31 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8641 of 2010(O)


1. ARAVINDAKSHAN PILLAI,
                      ...  Petitioner

                        Vs



1. GOPALA PILLAI ANIYAN PILLAI
                       ...       Respondent

                For Petitioner  :SRI.C.RAJENDRAN

                For Respondent  :SRI.E.NARAYANAN

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :31/05/2010

 O R D E R
                               THOMAS P. JOSEPH, J.
                              --------------------------------------
                               W.P.(C) No.8641 of 2010
                              --------------------------------------
                      Dated this the 31st day of May, 2010.

                                        JUDGMENT

Respondent/plaintiff though served on this Writ Petition, remains absent.

2. This Writ Petition is in challenge of Exts.P4 and P5, orders

dated 02.03.2010 and 09.03.2010 on I.A.Nos.833 of 2010 and 898 of 2010 in

O.S.No. 315 of 2004 of the court of learned Sub Judge, Kollam. That is a suit

filed by respondent for recovery of money based on an agreement allegedly

executed by the petitioner. But, petitioner would say that he had no transaction

with respondent and instead, while borrowing Rs.30,000/- from one Vijayakrishna

Pillai, his maternal uncle he had given a signed blank stamp paper containing

only the last sentence now seen in the disputed document (as if the document is

executed by the petitioner in his own hand). Petitioner wanted that document

to be examined by an expert and accordingly that document was sent to the

expert for examination and Ext.P3, report was obtained. When the case was

included in the list for trial petitioner wanted the expert to be examined to prove

his case. Learned counsel states that case was posted for trial in the list on

04.03.2010 but I.A.No.833 of 2010 (to examine expert) was filed on 24.02.2010.

That application was not called in open court but rejected on 02.03.2010 which

did not come to the notice of petitioner. Hence, under the impression that

I.A.No.833 of 2010 has been misplaced among court records petitioner filed

W.P.(C) No.8641/2010

2

I.A.No.898 of 2010 for the same relief. Bu that application was dismissed for the

reason that I.A.No.833 of 2010 was rejected. Hence Exts.P4 and P5, orders are

challenged in this Writ Petition. Learned counsel contends that examination of

expert is essential to prove case of petitioner.

3. I am not going into the controversy whether I.A.No.833 of

2010 was disposed of by learned Sub Judge in open court. It is seen that

application was rejected for the mere reason that it is belated. Having regard to

the facts and circumstances of the case I am persuaded to think that learned

Sub Judge ought to have considered I.A.No.833 of 2010 on merit rather than

rejecting the same as belated and thereby foreclosing right of petitioner to

examine expert. Ext.P4, order on I.A.No.833 of 2010 therefore is liable to be set

aside. Since it is for same relief that I.A.No.898 of 2010 is filed and I have held

that Ext.P4, order is liable to be set aside it is not necessary to interfere with

Ext.P5, order.

Resultantly the Writ Petition is allowed and Ext.P4, order on

I.A.No.833 of 2010 is set aside. Learned Sub Judge is directed to consider that

application on merit and pass appropriate orders as to the prayer of petitioner to

summon expert for examination.

THOMAS P.JOSEPH,
Judge.

cks