High Court Kerala High Court

C.O.Ramakrishnan Nambiar vs C.H.Raveendran Rep.By … on 17 October, 2008

Kerala High Court
C.O.Ramakrishnan Nambiar vs C.H.Raveendran Rep.By … on 17 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30232 of 2008(Y)


1. C.O.RAMAKRISHNAN NAMBIAR, AGED 59,
                      ...  Petitioner

                        Vs



1. C.H.RAVEENDRAN REP.BY P.A.HOLDER
                       ...       Respondent

                For Petitioner  :SMT.SUMATHY DANDAPANI (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :17/10/2008

 O R D E R
                          V.RAMKUMAR,J.

              ...................................................
                W.P. (C) No. 30232 of 2008
              ...................................................

                       DATED: 17-10-2008


                             JUDGMENT

The Writ Petitioner represented by its power-or-

attorney holder chalenges Ext.P9 order passed by the Addl.

Sub court, Thalassery dismissing his application filed as I.A.

3241 of 2008 in O.S. 118 of 1999. The said suit instituted

by the respondent herein is one for realisation of a sum of

Rs. 20 lakhs allegedly borrowed by the petitioner herein on

the strength of Ext.A2 cheque and A11 agreement. The

petitioner disputed having executed Ext.A2 cheque and

Ext.A11 agreement. He had earlier filed an application

before the court below to send both the disputed

documents to the Forensic Science Laboratory,

Thiruvananthapuram for expert opinion as to the age of the

writings and the authorship of the same. The Forensic

Science Laboratory, Thiruvananthapuram returned the

documents stating that it is not possible to determine age of

the writing as also whether the writings were written on the

date shown in the documents. Subsequently the petitioner

filed another application requesting the court to send the

disputed documents to the Central Forensic Science

W.P. ) No. 30232 of 2008 – Y -:2:-

Laboratory, Hyderabad. That request also was complied

with and they also returned the documents with the same

opinion as was given by the Forensic Science Laboratory ,

Thiruvananthapuram. Thereupon, the court below

dismissed the said application. The order dismissing the

application was challenged by the petitioner before this

Court by filing W.P. C. 26469 of 2008 . This Court as per

Ext.P5 judgment dated 2-09-2008 did not interfere with

the order of dismissal. This court observed that the

petitioner is entitled to adduce other evidence in support

of his case that the disputed documents were not executed

by him. Thereafter the petitioner, instead of getting ready

for the trial of the suit, filed I.A. 3241 of 2008 requesting

the trial court to send the disputed documents to any of

the five institutions referred to in the petition. Observing

that two of his earlier petitions for the same purpose had

been rejected by the court, and confirmed by the High

Court the learned Sub Judge dismissed I.A. 3241 of 2008 as

per Ext.P9 order dated 20-09-2008. It is the said order

which is assailed in this Writ Petition .

2. I agree with the court below that in a suit of the

year 1999 which had been listed for trial long ago the

petitioner who had already failed to get the documents

examined by experts for the purpose for which he sought

their reference, was not entitled to file successive petitions

W.P. ) No. 30232 of 2008 – Y -:3:-

for the same purpose. He has been given an opportunity

to adduce other evidence by this Court while disposing of

W.P. ( C) . No. 26469 of 2008 as per Ext.P5 judgment. It is

high time that the case was tried and disposed of. I,

therefore, do not find any reason to interfere with Ext.P9

order.

This Writ Petition is accordingly dismissed.

Dated this the 17th day of October 2008.

V.RAMKUMAR,

Judge.

Ani/

W.P. ) No. 30232 of 2008 – Y -:4:-