IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 1993 of 2007(K)
1. KUNNATHADATHIL KUTTI HASSAN,
... Petitioner
Vs
1. M. ABDUL KAREEM @ KUNHIPPA,
... Respondent
For Petitioner :SRI.BABU S. NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :17/01/2007
O R D E R
M.SASIDHARAN NAMBIAR,J.
--------------------------
W.P.(C)NO.1993 OF 2007
-------------------------
DATED THIS THE 17th DAY OF JANUARY, 2007
JUDGMENT
Petitioner is respondent in O.P.(Election)45/05 on the file of
Munsifff Court, Tirur. Respondent is petitioner therein. Respondent
filed I.A.955/06 for permission to examine the witnesses shown in the
witness schedule. Petitioner filed Ext.P4 objection contending that the
purpose of examination of witnesses are not shown and application is
not in confirmity with sub rule 2 of rule 1 of Order XVI of Code of Civil
Procedure and therefore it cannot be allowed. Learned Munsiff under
Ext.P5 order allowed the application. It is challenged in this petition
filed under Article 227 of Constitution of India.
2. Learned Counsel appearing for petitioner was heard.
3. Arguments of learned Counsel appearing for petitioner was
that under Sub rule 2 of rule 1 of Order XVI, petition to summon the
witnesses must reveal the purpose for which the witnesses are to be
examined and the application filed by respondent does not show the
purpose for which the witnesses are examined and therefore learned
Munsiff should not have permitted the witnesses to be examined
inspite of the objection raised by petitioner. Learned Counsel also
W.P.(c)1993/07 2
pointed out that under proviso to Section 94 (1) of Kerala
Panchayat Raj Act, Court has a discretion to refuse to examine any
witness, if it is of the opinion that evidence of such witness or
witnesses is not material for the decision of the petition or that the
party tendering such witness or witnesses is doing so in frivolous
ground or with a view to delay the proceedings and unless the
purpose of which witnesses are examined is shown in the petition,
Munsiff cannot exercise the discretion provided under Section 94 (1)
of the Act and in such circumstances, the order is to be set aside.
Learned Counsel also argued that petitioner cannot be put in the
dark on the purpose for which the witnesses are to be examined
and therefore Ext.P5 order is bad.
4. On hearing learned Counsel appearing for petitioner and
on going through Ext.P5 order, I do not find any infirmity in Ext.P5
order warranting interference in exercise of the extraordinary
jurisdiction of this Court under Article 227 of Constitution of India.
Learned Munsiff considered the question and exercised the
discretion, vest on him. Proviso to Section 94(1) Court enables the
Munsiff to exercise the discretion by refusing to examine the
witnesses or to allow to examine the witnesses. In the case of
refusal Munsiff has to record the reasons. When Munsiff is allowing
the party to examine the witnesses, reasons are not to be
recorded. Learned Munsiff found that no prejudice will be caused to
W.P.(c)1993/07 3
petitioner by allowing examination of witnesses and the purpose of
examination of the witnesses is clear from the election petition.
That discretion properly exercised by the Munsiff cannot be
interfered in exercise of the supervisory or extraordinary jurisdiction
of this Court.
In such circumstances, petition is dismissed.
M.SASIDHARAN NAMBIAR,JUDGE
Acd
W.P.(c)1993/07 4