High Court Kerala High Court

S.Anitha vs K.Santhammal on 10 August, 2009

Kerala High Court
S.Anitha vs K.Santhammal on 10 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16419 of 2009(O)


1. S.ANITHA,PARATHANAL HOUSE(LAKSHMI NIVAS)
                      ...  Petitioner

                        Vs



1. K.SANTHAMMAL,PARATHANAL HOUSE,
                       ...       Respondent

2. S.VENUGOPAL,

3. S.SUDAMINI,

4. S.GEETHA RANI,

5. S.SUBHASH,

6. S.SURESH,

7. S.SANTHOSH,

8. N.GOVINDA RAJAN,MANGALATH MADOM,

                For Petitioner  :SRI.S.SANAL KUMAR

                For Respondent  :SRI.SUNIL CYRIAC

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :10/08/2009

 O R D E R
            S.S.SATHEESACHANDRAN, J.
          -----------------------------
            W.P.(C).No.16419 OF 2009
           --------------------------
     Dated this the 10th day of August 2009
     -------------------------------------


                     JUDGMENT

The writ petition is filed seeking the

following reliefs.

i) Call for the records relating to I.A

No. 1123/2008 in O.S No.85/1999 of the Sub Court,

Pala and set aside Ext.P6 order passed therein and

allow the application for amendment.

ii) Issue such other writ, order or

direction which this Hon’ble Court deems fit in the

nature and circumstances of the case.

W.P.(C).No.16419 OF 2009 Page numbers

2. Petitioner is the plaintiff in O.S

No.85/1999 on the file of the Sub Court, Pala.

Suit is one for partition after treating a

partition deed and also a sale deed as null and

void. When the suit came up in the list for trial,

petitioner moved an application for carrying out

some corrections in the plaint and also another

petition for removal of the case from the list.

Both petitions were dismissed. An application for

restoration of the suit moved before the trial

court not being entertained the petitioner,

preferred an appeal. In the appeal the order

dismissing the suit for default was set aside

directing its restoration. Pursuant to the

restoration of the suit, petitioner moved another

application for amendment of the plaint which was

canvassed earlier before dismissal of the suit for

default. That application being objected to by the

defendants, the learned Munsiff after hearing both

W.P.(C).No.16419 OF 2009 Page numbers

sides passed Ext.P6 order disallowing that

petition. The amendment petition was disallowed

for the reason that the decision in the earlier

petition before the dismissal of the suit for

default would constitute resjudicate barring the

entertainabiltiy of the petition filed for that

relief after restoration of the suit. Propriety

and correctness of that decision is challenged in

the writ petition invoking the supervisory

jurisdiction vested with this court under Article

227 of the Constitution of India.

3. I heard the learned counsel on both

sides. Reiterating the objections raised before

the court below which was found appealing to the

court below the learned counsel for the respondents

submitted that Ext.P6 order does not call for any

interference. On the other hand learned counsel

for the petitioner submitted that a fresh

W.P.(C).No.16419 OF 2009 Page numbers

application was filed in view of the fact that the

earlier application was dismissed. Challenge

against the dismissal of the earlier application

could not be pursued due to the dismissal of the

suit for default. After having heard the counsel

on both sides and taking note of the facts and

circumstances presented, I find, technical

objections should not debar a party from claiming

reliefs which are otherwise entertainable before a

court of law. After all, courts as

instrumentalities of justice, should not bar the

relief on technical objections. Procedure is

after all handmaid of justice and it has to bend

and mould depending upon the facts and

circumstances involved in the case. True, there

was some delay on the part of the petitioner /

plaintiff in applying for the amendment. But after

going through the amendment application, I find

what is sought for is only correction in the date

W.P.(C).No.16419 OF 2009 Page numbers

and number of the deeds which probably might have

occurred while drafting the plaint. Having regard

to the totality of the facts and circumstances

presented, I find disallowing of the amendment

application in view of the dismissal of the

previous application may work out injustice. The

petitioner / plaintiff could have moved a review

petition for annulling the order passed in the

previous petition on restoration of the suit. But

for the reason that petitioner has filed a fresh

petition without filing a review it cannot be taken

as a circumstance to hold that the relief claimed

is barred by resjudicate without appreciating and

examining the circumstances surrounding in the

filing of the fresh petition. So much so, I find

Ext.P6 order passed by the court below is liable to

be set aside, and I do so. The injury that is

likely to be suffered by the respondents in

permitting an amendment filed belatedly has also to

W.P.(C).No.16419 OF 2009 Page numbers

be taken into consideration. The amendment sought

for by the plaintiff can be granted only on terms.

As a condition precedent in allowing the petition

for amendment petitioner shall pay a sum of

Rs.500/- to the counsel appearing for the

respondents before this court within a week, and

file a memo evidencing such payment. If cost is

not paid within the time limit stipulated, the

amendment petition shall stand dismissed without

any further orders. Subject to the above

directions, the writ petition is disposed.

Post after two weeks for report.

Sd/-

S.S.SATHEESACHANDRAN,
JUDGE
//TRUE COPY//
P.A TO JUDGE

vdv