IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27638 of 2008(M)
1. THE RUBBER BOARD, KOTTAYAM,
... Petitioner
Vs
1. M/S. COMTRUST SUPER DESIGNER TILES PVT.
... Respondent
For Petitioner :SRI.JOSEPH KODIANTHARA
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :19/09/2008
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * * * *
W.P.(C) No. 27638 of 2008
* * * * * * * * * * * * * * * * * *
Dated: 19-09-2008
JUDGMENT
The defendant in O.S.No. 104 of 2006 on the file of the
Sub Court, Palakkad which is a suit for realisation of money
challenges Ext.P4 order dated 24-06-2008 passed by the
trial court dismissing the application filed by the petitioner
as I.A. No. 610 of 2007 under Order 14 Rule 2 read with
Sec. 151 C.P.C. seeking to decide the question of territorial
jurisdiction as a preliminary issue.
2. As against the plaint averment, that part of the
cause of action arose at Kavilpad amsom and so it was
within the territorial jurisdiction of the court below, (i.e.
Sub Court, Palakkad), the petitioner alleged in the written
statement that the entire transaction had taken place in
Kottayam District, outside the jurisdiction of the court
below. The court below was not inclined to accept the said
contention to hold that that court has no territorial
W.P.C. 27638 of 2008 -:2:-
jurisdiction over the matter.
3. It is settled position that for deciding the
territorial jurisdiction of the court, at the threshold, the
court need only look into the averments in the plaint. The
contention of the defendant in a subsequently filed written
statement cannot decide the locus of the forum at that
stage. If after trial, the court is of the view that no part of
the cause of action arose in the local limits of the court
below, then the court may decide the question of territorial
jurisdiction after considering the principle enunciated in
Sec. 21 of C.P.C. I see no reason to interfere with the
discretion exercised by the court below .
This Writ Petition is accordingly dismissed.
V. RAMKUMAR,
(JUDGE)
ani.
W.P.C. 27638 of 2008 -:3:-