High Court Kerala High Court

Bossy Thomas vs Sybdareshan on 8 December, 2010

Kerala High Court
Bossy Thomas vs Sybdareshan on 8 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP(C).No. 1035 of 2010(O)


1. BOSSY THOMAS, S/O. C.C.THOMAS,
                      ...  Petitioner

                        Vs



1. SYBDARESHAN, AGED 42 YEARS,
                       ...       Respondent

2. BORGIE THOMAS, AGED 36 YEARS,

3. BABYTHOMAS, AGED 77 YEARS,

4. JOSEPH THOMAS, AGED 48 YEARS,

5. MRS. MOLY JOHNY, AGED 46 YEARS,

6. MRS. LISSY PATRIC, AGED 38 YEARS,

7. MRS. JANET JOMON, AGED 42 YEARS,

8. MRS. LEENA MARTIN, AGED 30 YEARS,

9. MRS. GIGI BENNY, AGED 20 YEARS,

10. SISTER JESMI, AGED 36 YEARS,

                For Petitioner  :SRI.K.R.VINOD

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :08/12/2010

 O R D E R
                  THOMAS P JOSEPH, J.

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

                    O.P(C).No.1035 of 2010

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

             Dated this 08th day of December, 2010

                            JUDGMENT

Defendant No.4 in O.S.No.358 of 2005 of the court of

learned Principal Sub Judge, Ernakulam is the petitioner before

me challenging Ext.P5, order dismissing I.A.No.7689 of 2010

whereby petitioner wanted to file a separate written statement

with a counter claim which took up inconsistent plea from Ext.P2,

joint written statement allegedly filed by petitioner along with

defendant Nos.3, 4, 6 to 11 and 13.

2. Respondent No.13 filed a suit for declaration that sale

deed No.5253 of 2004 in the name of respondent No.1 is null and

void (for reasons stated in the plaint) and for a decree for

prohibitory injunction. As aforesaid there is Ext.P2, written

statement which allegedly contained signature of petitioner also

as per which they supported the stand of defendant No.1. While

so, petitioner appeared in court and represented that he has not

signed Ext.P2, joint written statement and that an advocate who

is closely related to petitioner and others had stealthily obtained

signed blank paper from him. Petitioner and defendant No.6

filed I.A.No.7281 of 2010 alleging that they have not signed

O.P(C).No.1035 of 2010
: 2 :

Ext.P2, joint written statement. At that stage the advocate who

was appearing for petitioner and others relinquished

engagement. Thereafter another lawyer appeared for petitioner

and defendant No.6. Then came I.A.No.7689 of 2010 to receive

additional written statement and counter claim at the instance of

petitioner. That application was resisted by plaintiff and others

and it resulted in Ext.P5, order. Learned counsel contends that

petitioner is prepared to withdraw the counter claim and that

petitioner may be permitted to file additional written statement

stating true facts. According to the learned counsel, Rule 9 of

Order VIII of the Code of Civil Procedure permits a party to file

additional written statement and petitioner may be permitted to

file atleast an additional written statement even if Ext.P2, joint

written statement remained on record. Learned counsel

submitted that it was under the circumstances stated in Ext.P4,

application that Ext.P2, joint written statement happened to be

filed and submitted that if in the present situation a decree is

passed in favour of defendant No.1, petitioner will not even be

able to challenge that decree in the light of Ext.P2, joint written

statement.

O.P(C).No.1035 of 2010
: 3 :

3. Under Rule 7 of Order VI of the Code, no pleading

shall, except by way of amendment raise any new ground of claim

or contain any allegation of fact inconsistent with the previous

pleadings of the party pleading the same. Hence petitioner

cannot be permitted to file additional written statement under

Rule 9 of Order VIII of the Code inconsistent with or, taking up a

new plea than what is contained in Ext.P2. Doing so will be

violating the mandatory provisions of Rule 7 of Order VI of the

Code and hence question of petitioner being permitted to file

additional written statement so far as Ext.P2, joint written

statement remains does not arise.

4. Then the question is whether petitioner could be

permitted to resile from Ext.P2, written statement in the

circumstances stated in Ext.P4, application. There, it is stated

that the advocate who was closely related to the petitioner and

others obtained signed blank papers and which has been made

use of to prepare Ext.P2, joint written statement. But it is

relevant to note that what was contended by petitioner in

I.A.No.7281 of 2010 is that he has not signed Ext.P2. Thus, in

the same proceedings petitioner has taken up inconsistent stand

as to his signature in Ext.P2. It appears to me that petitioner

O.P(C).No.1035 of 2010
: 4 :

now wants to change/sides and support plaintiff for which Ext.P2

stand in the way and he wants to some how avoid Ext.P2. Parties

cannot be permitted to take such inconsistent stand to upset the

proceedings in court. It is when the case was posted for further

evidence that petitioner came up with I.A.No.7281 of 2010. In

the circumstances, request to withdraw from Ext.P2, joint written

statement also cannot be allowed. I do not find reason to

interfere with the order under challenge.

This petition is dismissed.

(THOMAS P JOSEPH, JUDGE)

Sbna/-