High Court Kerala High Court

M.C.Jacob And Another vs The Commissioner And Secretary on 15 November, 2010

Kerala High Court
M.C.Jacob And Another vs The Commissioner And Secretary on 15 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP(C).No. 706 of 2010()



1. M.C.JACOB AND ANOTHER
                      ...  Petitioner

                        Vs

1. THE COMMISSIONER AND SECRETARY, REVENUE
                       ...       Respondent

                For Petitioner  :SRI.K.HARILAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :15/11/2010

 O R D E R
                            THOMAS P. JOSEPH, J.
                          --------------------------------------
                            O.P.(C) No.706 of 2010
                          --------------------------------------
                   Dated this the 15th day of November, 2010.

                                    JUDGMENT

Plaintiffs in O.S.No.517 of 2002 of the court of learned Munsiff,

Kayamkulam challenge Exts.P4 and P6, orders. They filed the suit for a

declaration of title and possession and cancellation of a sale deed executed in

favour of respondent No.10 and subsequent sale deeds on the allegation that

respondent No.10 got sale deed No.3735 of 1984 executed fraudulently with the

connivance of respondent No.6, the Sub Registrar. Petitioners wanted

respondent Nos.6 and 10/defendant Nos.6 and 10 to be examined as witnesses

on their side and the learned Munsiff passed Ext.P3, a single word order –

“allowed”. The successor-in-office, when respondent No.6 was summoned as

witness and was before court found that he is one of the defendants, felt that it

is not a proper procedure to permit petitioners/plaintiffs to examine defendants

as witnesses on their side and reviewed Ext.P3, order vide Ext.P4, order.

Petitioners filed Ext.P5, application to review Ext.P4, order which resulted in

Ext.P6, order. The application for review was dismissed. Hence this petition.

Learned counsel for petitioners contend that though it could be said that a party

has no right to examine opposite party as his witness there is no prohibition in

examining the opposite party if circumstances warranted that. Learned counsel

contended that learned Munsiff was not correct in reviewing Ext.P3, order vide

Ext.P4 order.

OP(C) No.706/2010

2

2. The power for suo motu review is confined to procedural orders.

Here, the application to examine respondent Nos.6 and 10 was allowed by the

learned Munsiff, it is seen from Ext.P3, order by a non-speaking order and it is

not clear whether learned Munsiff had applied mind to the relevant decisions on

the point and considered question whether respondent Nos.6 and 10 could be

examined as witnesses on the side of petitioners. Learned Munsiff has passed

an order mechanically. The successor-in-office, alive to the issue thought that

examination was impermissible and observed that by a mistake respondent

No.6 was summoned as witness. It is accordingly that Ext.P3, order was

reviewed. Though there is a challenge to Ext.P4, order in this proceeding

now I am concerned with the question whether Ext.P6, order dismissing Ext.P5,

application is correct or not.

3. There are allegations in the plaint against respondent Nos.6 and 10

in that the latter is said to have obtained sale deed No.3735 of 1984 executed

fraudulently with the connivance of respondent No.6, the Sub Registrar. In such

a situation it was not proper for learned Munsiff to allow respondent Nos.6 and

10 to be examined as witnesses for petitioners. This Court in Narayana Pillai

v. Kallyani Amma (1963 KLT 537) stated that practice of a party causing

his opponent to be summoned as a witness was disproved in rather strong

terms by their lordship of the Privy Council and as a matter of right a party could

OP(C) No.706/2010

3

not examine the opposite party as a witness. Same view was taken in Syed

Mohammed v. Aziz (1990 (2) KLT 952). Later a Division Bench of this

Court in Jortin Antony v. S.P.D.Marthanda Varma (2000 (2) KLT

680) considered the question and held that a party to the suit does not have a

right to summon opposite party to give evidence. However, referring to Rule 14

of Order XVI of the Code of Civil Procedure (for short, “the Code”) it was held

that it is really left to the court, possibly after evidence of all the witnesses made

available is completed, to consider whether it is necessary to examine one of the

parties and compel that party to give evidence. Without referring to any of the

above authoritative pronouncements learned Munsiff has passed Ext.P3, order

saying “allowed”. That order cannot stand scrutiny of law. In that situation I am

not inclined to interfere with Ext.P4, order reviewing Ext.P3, order.

4. So far as Ext.P6, order refusing to review Ext.P4, order is

concerned, learned Munsiff has referred to the decisions on the point and said

that petitioners cannot compel their opponents to be examined as witnesses on

their side. Having regard to the decisions referred to above I do not find reason

to interfere. But I make it clear that in view of the decision in Jortin Antony v.

S.P.D.Marthanda Varma the impugned order will not prevent learned

Munsiff invoking Rule 14 of Order XVI of the Code if circumstances warranted

that at the appropriate stage. It is made clear that if petitioners wanted to prove

OP(C) No.706/2010

4

any document from the office of Sub Registrar concerned, it is open to them to

summon appropriate person from that office and prove the document as

provided under law.

With the above observations, this petition is dismissed.

THOMAS P.JOSEPH,
Judge.

cks