High Court Kerala High Court

Bhaskaran vs Joice Antony @ Jaison on 11 June, 2009

Kerala High Court
Bhaskaran vs Joice Antony @ Jaison on 11 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10705 of 2009(O)


1. BHASKARAN,(RETIRED TEACHER),AGED 70,
                      ...  Petitioner

                        Vs



1. JOICE ANTONY @ JAISON,
                       ...       Respondent

2. ANANTHAKRISHNAN @ ANANDAN,

3. JIJEESH,S/O.PANAPARAMBIL VELAYUDHAN,

4. PRASANNAN,S/O.THADATHIL VASU,

5. SHAJI,S/O.MADAMBIPARAMBIL VASUDEVAN,

6. MANOJ,S/O.NADUVALAPPIL RAMANADHAN,

7. PREMADAS,AGED 42 YEARS,S/O.BHASKARAN,

8. LEELA,AGED 65 YEARS,W/O.BHASKARAN,

9. SHALI,W/O.PREMADAS,

                For Petitioner  :SRI.RAJIT

                For Respondent  :SRI.P.SANTHOSH  (PODUVAL)

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :11/06/2009

 O R D E R
                S.S.SATHEESACHANDRAN, J.
                    -------------------------------
               W.P.(C).NO.10705 OF 2009 (O)
                  -----------------------------------
           Dated this the 11th day of June, 2009

                         J U D G M E N T

The writ petition is filed under Article 227 of the

Constitution of India seeking the following reliefs:

i. to set aside Ext.P5 order dated 24.3.2009
in I.A.No.643/2009 in O.S.No.2867/2006 of
the 1st Additional Munsiff Court, Thrissur
and allow Ext.P4 application filed by the
petitioner.

ii. to grant such other relief deemed fit to
this Honourable Court.

2. Petitioner is the 1st plaintiff in O.S.No.2867/06 on the

file of the Munsiff’s Court, Thrissur. Respondents 1 to 6 in the

petition are the defendants and respondents 7 to 9 are

the co-plaintiffs in the suit. Suit was one for a mandatory

injunction for directing defendants 1 to 6 to return some

documents, stamp papers and signed blank cheques which are

WPC.10705/09 2

purported to have taken by them from the plaintiffs keeping

them under duress and by force, and in the alternative for

declaring that the documents obtained by such defendants are

null and void. In a nutshell, the case of the plaintiffs was that

trespassing upon his plaint schedule building at midnight,

keeping them under duress and by threatening them, some

blank signed cheques and stamp papers were collected from

them by the defendants 1 to 6 alleging that the 7th respondent

had some liability in connection with some transactions

entered with the above defendants. The defendants resisted

the suit claim filing a written statement and after settling of

issues the trial proceeded. It is the case of the petitioner that

after the plaintiffs evidence was over, the defendants

produced a counterfoil of a chellan to show that one of the

cheques covered by the suit was presented before the Bank

even before the incident alleged by the plaintiffs. Plaintiffs

thereupon sought for examination of one more additional

witness, a Bank official, who at the relevant time was the

Manager of the bank concerned. Only at the time of his

examination, it is the case of the plaintiffs, they came to know

WPC.10705/09 3

that he had retired from service, and as such, incapable of

producing the connected records relating to the cheque which

is covered by Ext.P2 receipt from the Bank. After the

examination of that witness, plaintiffs moved an application to

summon one more witness, Branch Manager of the Bank with

direction to produce some books maintained by the Bank and

also the account statement of the 1st defendant during the

relevant period. The defendants objected to the petitioner’s

prayer made in the petition filing written objections. The

learned Munsiff, after hearing both sides, declined the request

of the plaintiff and dismissed the application. Ext.P5 is the

copy of that order. Impeaching the correctness of that order,

petitioner has filed this writ petition invoking the supervisory

jurisdiction of this Court vested under Article 227 of the

Constitution of India.

3. I heard the counsel on both sides. Having regard to

the submissions made and taking note of the facts and

circumstances presented, I find that outright rejection of

Ext.P4 application by the learned Munsiff without

WPC.10705/09 4

appreciating the disputed facts involved in the case arising for

adjudication was not proper and correct. I do not wish to

express any opinion on the reasonings made by the learned

Munsiff in Ext.P5 order, but, in the nature of the disputes

presented in the case, it is crystal clear that the request made

by the plaintiff deserved serious consideration. I find that it

would suffice the ends of justice if the plaintiffs are given an

opportunity to collect from the Bank, copies of the relevant

entries relating to Ext.P2 from the concerned registers

maintained by an order of the learned Munsiff commanding

the Bank to issue such certified copies. Section 2 (8) of [The]

Bankers’ Books Evidence Act defines a ‘certified copy’ in

relation to the books and registers to be maintained by the

Bank in respect of its transactions. A certified copy issued by

the Bank with respect to the entries in such books

maintained by the Bank can be treated as sufficient proof

unless the contrary is shown. Plaintiff can move an

application before the learned Munsiff requesting for an order

to the Bank Manager of the concerned Bank to supply him the

certified copies of the transactions relating to Ext.P2 counter

WPC.10705/09 5

foil produced in the case, and if any such request is made,

appropriate orders thereof have to be passed by the learned

Munsiff enabling the plaintiff to collect such certified copies.

The second request made by the plaintiff in Ext.P4 application

relate to the details of the account statement of the

1st defendant, which for the entire period of its operation is

not allowable. If the plaintiff makes a request in respect of the

transaction in his account for the month of ‘April’ and for the

issue of certified copy thereof, the learned Munsiff, as

indicated above, shall pass appropriate orders enabling him to

collect such a certified copy. Ext.P5 order is modified in the

lines indicated above and the writ petition is disposed of.

Communicate a copy of the judgment to the court below

forthwith.

S.S.SATHEESACHANDRAN
JUDGE

prp

S.S.SATHEESACHANDRAN, J.

——————————————————–

CRL.R.P.NO. OF 2006 ()

———————————————————

O R D E R

———————————————————

23rd March, 2009