High Court Kerala High Court

Devarikandy Premarajan vs Devarikandy Sarojini on 10 December, 2008

Kerala High Court
Devarikandy Premarajan vs Devarikandy Sarojini on 10 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35955 of 2008(E)


1. DEVARIKANDY PREMARAJAN, S/O.KORAN,
                      ...  Petitioner

                        Vs



1. DEVARIKANDY SAROJINI,
                       ...       Respondent

                For Petitioner  :SMT.M.M.DEEPA

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :10/12/2008

 O R D E R
              K.P.BALACHANDRAN, J.
          ------------------------------------------------
                W. P. C No.35955 of 2008
          ------------------------------------------------
         Dated this the 10th day of December, 2008

                        JUDGMENT

Petitioner is the defendant in O.S.319/05

on the file of the Munsiff’s Court,

Thalassery. Respondent who is the plaintiff in

the suit is his own sister. Suit was filed

seeking for a decree of mandatory injunction

to evict the petitioner from the scheduled

house which was allotted in partition to the

respondent to which the petitioner was also a

party. According to the respondent, she

permitted the petitioner to occupy the

scheduled house as a licensee with liability

to pay licence fee. The petitioner resisted

the suit filing written statement contending

that he was being allowed to occupy the house

till due share of the value fixed for the

house is paid and refuting the claim for

licensee fee and damages. Obviously, there was

W. P. C. No.35955 of 2008 -2-

no provision made in the partition deed

enabling the petitioner to occupy the

scheduled building. Consequently, it was only

a frivolous contention set up by the

petitioner/defendant to resist the suit. The

petitioner did not appear before court when

the suit stood posted for trial in the list

and consequently, the trial court decreed the

suit directing the petitioner to vacate the

scheduled building by a decree of mandatory

injunction; restraining him from committing

waste in the scheduled building and to pay the

respondent/plaintiff a sum of Rs.12,000/-

being arrears of licence fee from July 2003 to

July 2005 with interest at the rate of 6% per

annum; to pay damages for use and occupation

from 29/07/05 till date of suit at the rate of

Rs.4,200/- per month and at the rate of

Rs.3,000/- per month as damages for use and

occupation from the date of suit. The

W. P. C. No.35955 of 2008 -3-

petitioner filed I.A.2164/07 in the court

below under Order IX Rule 13 CPC to set aside

the ex parte decree so passed on 06/10/07

alleging that he was bedridden and due to back

pain he could not contact his counsel and it

was therefore, that the counsel reported no

instructions when the case came up for trial

in the list. No document at all was produced

to substantiate his contention that he was

bedridden due to back pain nor has the

petitioner chosen to enter into the witness

box to tender oral evidence in support of his

application to set aside the ex parte decree.

Consequently, disbelieving the case of the

petitioner, the trial court vide Ext.P2 order

dismissed the petition filed by him to set

aside the ex parte decree. The petitioner

filed C.M.A.7/08 assailing the said order and

the appellate court dismissed the said appeal

concurring with the finding of the court

W. P. C. No.35955 of 2008 -4-

below. It is against the said concurrent

orders of the courts below that the petitioner

has come up with this Writ Petition.

2. The suit was decreed ex parte on

06/10/07 consequent on the counsel for the

petitioner reporting “no instructions” and

setting the petitioner ex parte. Though the

decree was passed on 06/10/07 the petitioner

waited up to the last day to file a petition

to set aside the ex parte decree and it was

filed on 04/11/07. Obviously, the purpose was

to protract the litigation as far as possible

so that he can continue in occupation of the

scheduled building belonging to the respondent

and alloted to her, without paying any rent to

the respondent. Even when the matter came up

before me for admission hearing, though the

counsel was asked about the willingness of the

petitioner either to vacate or to deposit the

amount decreed and for the purpose the case

W. P. C. No.35955 of 2008 -5-

was adjourned to this day vide speaking order

passed on 05/12/08, to enable the counsel to

get further instructions from the petitioner

as desired by counsel for the petitioner, he

is unable to submit as to what is the stand

taken by the petitioner. There is absolutely

no reason for this Court to interfere with the

concurrent orders passed by the courts below

dismissing the petition under Order IX Rule 13

C.P.C filed by the petitioner.

3. In the result, I dismiss this Writ

Petition.

K.P.BALACHANDRAN,
JUDGE
kns/-

W. P. C. No.35955 of 2008 -6-

K.P.BALACHANDRAN, J.

————————————————

W. P. C. No.35955 of 2008

————————————————

Dated this the 5th day of December, 2008

ORDER

Having advanced arguments in this Writ

Petition and probably on being convinced that

this Court is not inclined either to admit

this Writ Petition and much less to quash

Ext.P4 order of the first appellate court

confirming Ext.P2 order of the trial court

especially as the petitioner is residing in

the building alloted to the share of his

sister/the respondent even without paying any

amount by way rent or licence, counsel for the

petitioner submits that the case be posted to

10th December, 2008 to get further instructions

from the petitioner. Hence, post on 10/12/08.

K.P.BALACHANDRAN,
JUDGE

W. P. C. No.35955 of 2008 -7-

kns/-