High Court Kerala High Court

Prasad vs Retnamma on 17 September, 2009

Kerala High Court
Prasad vs Retnamma on 17 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 506 of 2009()


1. PRASAD, AGED 44 YEARS,
                      ...  Petitioner

                        Vs



1. RETNAMMA, W/O.P.G.AMBI, PALACHIRAYIL,
                       ...       Respondent

2. REVAMMA, W/O.KRISHNAN, KATTUNKAL VEEDU,

3. KUSALAKUMARI, W/O.CHANDRAKUMAR,

4. RAHUL, S/O.PRAKASAN, THOTTUNKAL VEEDU,

5. PRAKASAN,  THOTTUNKAL VEEDU,

                For Petitioner  :SRI.B.PRAMOD

                For Respondent  : No Appearance

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

 Dated :17/09/2009

 O R D E R
            S.S.SATHEESACHANDRAN, J.
          -----------------------------
              C.R.P.No.506 OF 2009
           --------------------------
    Dated this the 17th day of September 2009
     -------------------------------------


                       ORDER

The revision is directed against an order

passed by the learned Additional Munsiff, Alappuzha

allowing an application moved by some of the

defendants in O.S No.586 of 2005 for setting aside

an exparte decree passed against them in that suit.

The learned Munsiff after hearing both sides

allowed the application on terms. Petitioner is

the plaintiff in the above suit. Suit was one for

perpetual prohibitory injunction. The defendants 1

and 2 alone among the five defendants in the suit

had moved for setting aside the exparte decree.

But the decree has been set aside as against all

the defendants and further these two defendants

(defendants 1 and 2) have not shown sufficient

cause for setting aside the exparte decree is the

C.R.P.No.506 OF 2009 Page numbers

submission of the learned counsel for the

petitioner to impeach the propriety and correctness

of the order passed by the court below impugned in

the revision. It is further submitted by the

counsel that the court below too had noticed that

there was latches on the part of the first and

second defendants in defending the case which lead

to passing of an exparte decree.

2. Having regard to the submissions made

and taking note of the facts and circumstances

presented, I find no notice to the respondents is

necessary and it is dispensed with. Perusing the

order passed by the learned Munsiff, I find the

application moved by the first and second

defendants in the suit had been allowed in exercise

of the discretion vested with that court arriving

at a conclusion that the disposal of the suit on

merit is required to advance the ends of justice.

The court has allowed the application only on

C.R.P.No.506 OF 2009 Page numbers

imposing terms to compensate the injury likely to

be suffered by the petitioners / plaintiffs in

setting aside an exparte decree passed in his

favour. I find this court will not be justified in

interfering with the order impugned especially when

it is not shown that the exercise of discretion by

the court below suffered from any infirmity.

However I make it clear, on restoration of the

suit, no duty is cast upon the petitioner /

plaintiff to take further steps for giving notice

to the other defendants against whom the exparte

decree had been passed previously though the

decree as a whole, had been set aside by the orders

impugned. Subject to the above observations, the

revision is closed.

Sd/-

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

vdv