High Court Kerala High Court

Joseph vs Shaila on 1 September, 2008

Kerala High Court
Joseph vs Shaila on 1 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26270 of 2008(B)


1. JOSEPH, AGED 57 YEARS, S/O.THOMAS,
                      ...  Petitioner

                        Vs



1. SHAILA, @ SHINAL, AGED 45 YEARS,
                       ...       Respondent

2. KAMALASANAN, AGED 50 YEARS,

                For Petitioner  :SRI.A.C.DEVASIA

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :01/09/2008

 O R D E R
                 M. SASIDHARAN NAMBIAR, J.
                   ------------------------------------------
                   W.P.(C) NO. 26270 OF 2008
                   ------------------------------------------
             Dated this the 1st day of September, 2008


                              JUDGMENT

Petitioner is the plaintiff and respondents the defendants

in O.S.19 of 2007 on the file of Sub Court, Kattappana. In the

suit, respondents along with the written statement filed a

counter claim as provided under Rule 6A of Order VIII of Code

of Civil Procedure. Petitioner did not file a written statement

within the time fixed by the Court as provided under sub rule 3

of Rule 6A of Order VIII. I.A. 488 of 2008 was filed to receive

the written statement to the counter claim. Along with the

application, Ext.P3 written statement was also filed. Under

Ext.P5 order the petition was dismissed.

2. Learned counsel appearing for petitioner was heard.

3. In view of the order to be passed in this petition, I do

not find it necessary to issue notice to the respondent.

4. Rule 6A provides for filing of counter claim by a

defendant in the suit. Under sub rule 2, a counter claim shall

have the same effect as a cross-suit so as to enable the Court to

WP(C)26270/08 2

pronounce a final judgment in the same suit, both on the original

claim as well as the counter claim. Sub rule 3 provides that

plaintiff shall be at liberty to file a written statement in answer

to the counter claim of the defendant within such period as may

be fixed by Court. Sub rule 4 provides that a counter claim shall

be treated as a plaint and governed by the rules applicable to

plaints. Rule 6C provides the consequence of the failure of the

plaintiff to file a written statement to the counter claim. Under

the said rule, if the plaintiff makes default in putting up a reply

to the counter claim made by defendant, Court may pronounce

judgment against the plaintiff in relation of the counter claim or

make such order in relation to the counter claim as it thinks fit.

Rule 6G provides that rules relating to written statement shall

apply to the written statement filed by plaintiff in answer to the

counter claim.

5. Therefore, if plaintiff fails to file a written statement

to the counter claim as provided under sub rule 3 of Rule 6A of

Order VIII of Code of Civil Procedure, Court is competent to

pass a decree in the counter claim in favour of the defendant or

to make such order in relation to the counter claim, it thinks fit.

Ext.P5 order shows that though the written statement to the

WP(C)26270/08 3

counter claim, which is termed as replication by the petitioner in

I.A.488 of 2008 was rejected, no judgment was pronounced

against the plaintiff as provided under Rule 6C. Ext.P5 order

shows that the petition was dismissed stating “perused the

affidavit. The grounds are not supported by any documents.

And so petition cannot be allowed.” Learned Sub Judge did not

consider the application in the proper perspective. Hence

Ext.P5 order is quashed. Learned Sub Judge is directed to

reconsider I.A.488 of 2008 afresh and pass appropriate orders in

accordance with law.

Writ petition is disposed accordingly.

M. SASIDHARAN NAMBIAR,
JUDGE

Okb/-