High Court Kerala High Court

A.C.Thomas vs Chacko Joseph @ Joseachan on 9 June, 2008

Kerala High Court
A.C.Thomas vs Chacko Joseph @ Joseachan on 9 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17073 of 2008(G)


1. A.C.THOMAS , S/O. CHACKO, RESIDING AT
                      ...  Petitioner

                        Vs



1. CHACKO JOSEPH @ JOSEACHAN,S/O.CHACKO
                       ...       Respondent

2. GEORGE ALEXANDER,KUNNAPPALLINIKARTHILAYA

                For Petitioner  :SRI.P.S.KRISHNA PILLAI

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :09/06/2008

 O R D E R
                   M.SASIDHARAN NAMBIAR, J.

                      -------------------------------

                      W.P.(C) No.17073 of 2008

                      -------------------------------

                    Dated this the 9th June, 2008.

                           J U D G M E N T

Defendant in O.S.No.311/1997, on the file of the

Munsiff Court, Cherthala, is challenging Ext.P5 order passed in

I.A.No.482/2008, on 24.3.2008, where under petition filed under Rule

1 of Order VIII A of Code of Civil Procedure, to initiate third party

proceedings was rejected by the learned Munsiff. The suit was

originally decreed ex-parte and the ex-parte decree was set aside,

after condoning the delay of more than 2200 days. Petitioner had filed

a written statement on 22.7.1998, wherein he did not raise any

contention with regard to third party proceedings. After the ex-parte

decree was set aside, he got the written statement amended

incorporating the contention and thereafter filed this petition to initiate

third party proceedings.

2. The argument of the learned counsel appearing for

the petitioner is that though because of the pendency of insolvency

proceedings and for other reasons, petitioner did not raise the

W.P.(C) No.17073/2008

2

contention with regard to the third party proceedings in the original

written statement, the written statement was allowed to be amended

by paying cost, and in the light of the case in the written statement

as amended, and on the basis of the contentions of the petitioner that

the transaction with the respondent-plaintiff was at the instance of the

third party who received the amount and utilised it for his purpose,

learned Munsiff should have admitted third party proceedings. The

learned counsel also argued that dismissal of the petition as barred by

time as well as belated are not justifiable.

3. On hearing the learned counsel, I do not find any

illegality or irregularity in Ext.P5 order. The suit was instituted in the

year 1987. It was once decreed ex-parte and was set aside later on

the application filed by the petitioner after a lapse of more than 9

years. The question is whether at this stage petitioner is to be

permitted to initiate third party proceedings under Rule 1 of Order VIII

A of Code of Civil Procedure. Even if the case of the petitioner is to be

accepted and it is to be taken that transaction was at the instance of

the third party or third party utilised the funds obtained under the

transaction, petitioner can very well proceed against the third party,

subsequent to the decree. There is no justification in allowing the third

W.P.(C) No.17073/2008

3

party proceedings at this belated stage, so as to cause prejudice to the

plaintiffs to claim the amount from the third party, if otherwise entitled

to. In such circumstances, with liberty, this petition is dismissed.

M.SASIDHARAN NAMBIAR,
JUDGE

nj.