High Court Kerala High Court

A. Ezath vs S. Abdul Fatah on 7 June, 2007

Kerala High Court
A. Ezath vs S. Abdul Fatah on 7 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 27241 of 2005(R)


1. A. EZATH, S/O. LATE ALI AKBAR,
                      ...  Petitioner

                        Vs



1. S. ABDUL FATAH, S/O.MOHAMMED KUNJU,
                       ...       Respondent

                For Petitioner  :SRI.VINOY VARGHESE KALLUMOOTTILL

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :07/06/2007

 O R D E R
                              PIUS C. KURIAKOSE, J.

                   ..........................................................

                             W.P.(C)No.27241 OF 2005

                  ...........................................................

                        DATED THIS THE 7TH JUNE, 2007


                                    J U D G M E N T

In this Writ Petition under Article 227 of the Constitution of India,

the petitioner-defendant challenges Ext.P1 order dismissing an

application filed by him for setting aside the decree which was passed

ex parte against him by the trial court. He also challenges Ext.P3,

another order passed by the court below on an application for

restoration of I.A.No.4174 of 2003 which was dismissed for default

vide Ext.P1.

2. Even though the respondent was served with notice, he has

not chosen to enter appearance before this Court.

3. I do not think that the petitioner can as of right invoke the

visitorial jurisdiction of this Court under Article 227 seeking to set

aside Exts.P1 and P3, especially since it is seen that he has not availed

alternative remedy available to him against Ext.P1. But, at the same

time, it is to be noticed that this Court stayed all proceedings for

execution of the decree as far back as on 26.9.2005. The respondent-

decree-holder has not come forward to resist the prayers in the Writ

Petition. It appears to me that the respondent is not very much

opposed to the suit being adjudicated on its merits. At the same time,

WP(C)N0.27241/05

-2-

the fact remains that the petitioner and his counsel were being

continuously absent before the trial court even after having filed the

petition to set aside the ex parte decree. It cannot be said that the

court below was wrong in passing Ext.P1 order.

4. Under the above circumstances, I am inclined to set aside

Exts.P1 and P3 but only on very strict conditions. Exts.P1 and P3 will

stand set aside and the application filed by the petitioner for setting

aside the ex parte decree will stand allowed, provided the petitioner

complies with the following conditions:-

1. The petitioner pays to the respondent either directly or

deposits before the court below for payment to the

respondent a sum of Rs.10,000/- within one month from

today.

2. The petitioner pays a sum of Rs.2500/- to the High Court

Legal Services Committee.

3. The petitioner furnishes security to the satisfaction of the

court below for the plaint claim within two months of

receiving copy of this judgment.

If all the above conditions are complied with, both Exts.P1 and P3 will

stand set aside and the learned Sub Judge will continue the

WP(C)N0.27241/05

-3-

proceedings in the suit from the stage at which the petitioner was set

ex parte and dispose of the suit in accordance with law.

The Writ Petition is disposed of as above.

(PIUS C.KURIAKOSE, JUDGE)

tgl

WP(C)N0.27241/05

-4-