High Court Kerala High Court

Dr.Indira Bai Amma vs Nimmy (Minor) on 11 February, 2010

Kerala High Court
Dr.Indira Bai Amma vs Nimmy (Minor) on 11 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24883 of 2007(K)


1. DR.INDIRA BAI AMMA, TC 5/1970,
                      ...  Petitioner

                        Vs



1. NIMMY (MINOR), D/O.NALINI DEVI,
                       ...       Respondent

2. MOHANAN, S/O.CHELLAPPAN PILLAI,

3. STATE OF KERALA REPRESENTED BY

4. DR.RAJUSEKHARAN NAIR, TC 11/411,

                For Petitioner  :SRI.RAM MOHAN.G.

                For Respondent  :SRI.M.SREEKUMAR

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :11/02/2010

 O R D E R
               S.S.SATHEESACHANDRAN, J.
           ------------------------------------------------
                 W.P.(C).No.24883 of 2007
           -----------------------------------------------
         Dated this the 11th day of February, 2010

                           JUDGMENT

The writ petition is filed seeking the following

reliefs:

i) quash Exhibit P1 and P3 applications

and Exhibit P9order.

ii) to grant such other reliefs which this

Honourable Court may deem fit and

proper in the nature and circumstances

of the case.

2. Petitioner is a doctor who retired from

Government Service. She is the second defendant in

O.S.No.51/97 on the file of the 2nd Additional Sub Court,

Thiruvananthapuram. The above suit was originally filed

as O.P.(Indigent) No.46/91 with the plaintiffs seeking

permission to sue as indigent persons. After enquiry,

permission to sue as indigent persons was granted by

order dated 6.6.1996. Admittedly, petitioner received

notice in O.P.(Indigent) No46/91, and permission to

W.P.(C).No.24883 of 2007

:: 2 ::

institute the suit in forma pauperis was granted after

negativing the objections raised by the petitioner and

others, the respondents in that original petition. After

numbering of the suit as O.S.No.51 of 1997 on the failure

of the plaintiffs to take summons to the petitioner/2nd

defendant, the suit against her was dismissed on

14.1.2000. Plaintiffs thereafter moved an application

under Order IX Rule 9 of the Code Civil Procedure {for

short ‘the Code’}, along with a petition under Section 5

of the Limitation Act, to condone the delay, for restoring

the suit dismissed against the 2nd defendant. There was a

delay of 1107 days in moving that application. The

learned Sub Judge allowed that application without notice

to the petitioner/2nd defendant, by order dated 21.7.2003.

Petitioner/2nd defendant thereafter moved an application

as I.A.No.5669/03 to review the order passed on the

application of the plaintiffs for restoring the suit

dismissed against her contending that the application of

W.P.(C).No.24883 of 2007

:: 3 ::

the plaintiffs was not maintainable. The learned Sub

Judge, after hearing both sides, partly allowed the

application of the 2nd defendant by Ext.P5 order. The

order passed in both the petitions of the plaintiffs was set

aside with a direction to hear them afresh providing

opportunity to the 2nd defendant. But, under Ext.P5 order

the challenge against the maintainability of the petitions

of the plaintiffs canvassed by the 2nd defendant was

negatived. The 2nd defendant thereupon challenged

Ext.P5 order filing a revision [C.R.P.No.716/04] before

this court. That revision was disposed of by Ext.P8

judgment holding that there was no reason to interfere

with Ext.P5 orders of the learned Sub Judge. It was

observed that 2nd defendant is at liberty to file objections

to the applications of the plaintiffs to take up whatever

contentions available to her under law, including the

jurisdiction of the learned Sub Judge to set aside the

order previously passed dismissing the suit against her.

W.P.(C).No.24883 of 2007

:: 4 ::

Pursuant thereto, after hearing both sides, the learned

Sub Judge again allowed the applications of the plaintiffs

and set aside the order dismissing the suit against 2nd

defendant vide Ext.P9 order. Propriety and correctness of

Ext.P9 order is challenged in the writ petition invoking

the supervisory jurisdiction vested with this court under

Article 227 of the Constitution of India.

3. The suit O.S.No.51/97 instituted after obtaining

leave of the court to sue as indigent persons, with a

petition filed to seek such permission 6 years prior to the

numbering the suit, is one for compensation for medical

negligence. The 1st plaintiff who was admitted in a

Government Hospital, after administration of anesthesia

and subjected to cesarean operation, on account of the

negligence of the Medical practitioners (2nd and 3rd

defendants), lost her eye sight and physically immobilised

ever since and was bed ridden, and the child delivered by

by her (third plaintiff) turned out to be an imbecile, is the

W.P.(C).No.24883 of 2007

:: 5 ::

gist of the case of the plaintiffs to seek compensation

against the defendants, the State and two doctors (2nd

defendant and another, the anesthetist), The victim, the

1st plaintiff, according to the respondents/plaintiffs, had

breathed her last a few days ago, after being continuously

bed ridden with both eye sight totally lost over a period of

15 years ever since her operation. Suit claiming

compensation, is now being prosecuted by her husband

along with the child who is represented by him as its next

friend. At this stage, the merit of the allegations

canvassed by the plaintiffs for compensation nor the

defences, whatever that be available to the defendants,

has no significance or relevance, but still, it cannot go

unnoticed that a suit raising a claim for compensation for

medical negligence on the allegations imputed as above,

has not crossed the threshold to proceed with the trial,

and that the claimants even to sue as in forma pauperis

had to wait for a long period of 6 years.

W.P.(C).No.24883 of 2007

:: 6 ::

4. The question posed for consideration in the

present writ petition is whether an order dismissing a suit

against one of the defendants in the suit under Order IX

Rule 5 of the Code, for the default of the plaintiffs to take

steps for issue a fresh summons against such a defendant

when the previous summons issued to the defendant

returned unserved, can be set aside invoking Order IX

Rule 9 of the Code.

5. Petitioner/2nd defendant admittedly was given

notice in O.P.No.46/91. After hearing the defendants,

including the 2nd defendant, permission was accorded by

the court to the plaintiffs allowing them to sue as indigent

persons. In the suit, summons issued to the 2nd defendant

was returned unserved and for the failure of the plaintiffs

to take fresh summons against her, suit was dismissed

against that defendant on 14.1.2000. Once a suit has

been dismissed against a defendant for the failure of the

plaintiffs to take steps to issue fresh summons, the

W.P.(C).No.24883 of 2007

:: 7 ::

dismissal thereof cannot be set aside under Order IX Rule

9 of the Code, is one among the contentions canvassed by

the 2nd defendant to impeach the correctness of Ext.P9

order. Another contention is also raised that permission

to sue as indigent persons was moved by 6 persons, but

after obtaining such permission, plaint was presented

showing only 4 persons as plaintiffs and the suit

numbered and received on file on such a plaint is not

maintainable. So far as the challenge canvassed with

respect to the maintainability of the suit, on the plea that

the plaint presented after obtaining permission show

some reduction in the number of plaintiffs, I find, is a

matter that can be canvassed by the 2nd defendant in the

suit itself, and whatever be the worth of that contention, it

deserves to be looked into only in the trial and not in

examining the merit of Ext.P9 order. So much so, in the

present writ petition, the challenge raised that a dismissal

of a suit against one of the defendants in a suit under

W.P.(C).No.24883 of 2007

:: 8 ::

Order IX Rule 5 cannot be interfered with in an

application under Order IX Rule 9 of the Code alone

emerge for consideration.

6. The learned counsel for the petitioner relied on

the decisions in State of UP v. Ram Prasad {1996

AIHC 1485}, Purushothaman Nair v. Venugopalan

{1980 K.L.T. 451} and John v. Mammukutty {1985

K.L.T. 55}, to contend that notice issued in the

application filed in forma pauperis to the parties

proceeded against has no significance, even if they have

appeared in the enquiry on such application, in

considering as to whether proper summons with a copy of

the plaint, after institution of the suit according

permission to sue as indigent persons to the plaintiffs, has

been issued to the defendants. When a summons issued

to the defendant was returned unserved and on default of

the plaintiff to take fresh steps for issuing summons to

such defendant within the time ordered by the court, the

W.P.(C).No.24883 of 2007

:: 9 ::

order passed by the court dismissing the suit against such

defendant, according to the learned counsel for the

petitioner/2nd defendant, is final and conclusive. The only

remedy available to the plaintiffs in such a situation,

according to the counsel, is to institute a fresh suit

against the defendant against whom the previous suit had

been dismissed, as contemplated under Order IX Rule 4 of

the Code, provided, the cause of action still survives,

enabling him to do so. I do not find any merit in the

submissions made by the learned counsel. First of all, the

decisions relied on by the counsel, all of which deal with

the question relating to the issue of summons

accompanied by a copy of the plaint after permission is

accorded to a plaintiff to sue as indigent person, have no

application or bearing on the question to be considered in

the present case. In State of UP v. Ram Prasad {1996

AIHC 1485}, and John v. Mammukutty {1985 K.L.T.

55}, the effect of non -service of proper summons as

W.P.(C).No.24883 of 2007

:: 10 ::

contemplated under Order V Rule 2 of the Code, once the

plaintiffs have been accorded permission to sue as

indigent persons after enquiry in their application moved

for such permission, in relation to proceedings under

Order IX Rule 13 of the Code arose for consideration, and

in that context, it has been held that compliance with

Order V Rule 2 of the Code as to issuing of fresh summons

accompanied by a copy of the plaint to the defendant,

even if he had appeared and contested the enquiry on the

application for in forma pauperis is mandated by the

Code. The only distinction in the other decision

canvassed viz., Purushothaman Nair v. Venugopalan

{1980 K.L.T. 451} is that the challenge was at the

instance of the plaintiff against the orders passed by the

inferior courts setting aside the decree passed ex parte

against the defendant, which was canvassed by them

imputing non-compliance of the rule under Order V Rule 2

of the Code, after according permission to sue as indigent

W.P.(C).No.24883 of 2007

:: 11 ::

person. In all the above decisions, the only question that

arose for consideration was the mandatory requirement of

issuing summons accompanied by a copy of the plaint to

the defendants after the suit was numbered on according

permission to sue as indigent persons in spite of the

appearance of such defendants in the enquiry on the

forma pauperis application. In the present writ petition,

we are concerned with respect to a question pertaining to

the dismissal of the suit against one of the defendants for

the default of the plaintiffs to take steps for issue of fresh

summons, as covered by Order IX Rule 5 of the Code.

That question did not arise for consideration before the

court in the cases covered by the decisions cited by the

counsel, and as such the above decision have no parallel

or connection with the present case.

7. There is absolutely no merit in the argument

advanced by the learned counsel for the petitioner/2nd

defendant that dismissal of a suit against a defendant

W.P.(C).No.24883 of 2007

:: 12 ::

under Order IX Rule 5 of the Code has to be equated with

and treated as equivalent to an order of dismissal passed

under Rule 2 or 3 of Order IX of the Code and the

enabling provisions covered by Rule 4 of that Order for

restoring such a suit. Rule 2 of Order IX deals with a

situation emerging from dismissal of a suit consequent to

the failure of the plaintiff to pay the court fee or postal

charges or to produce copies of the plaint for service of

summons to the defendant. If such default is noticed by

the court in effecting service on the defendant, on the day

so fixed for return of such summons, the court may make

an order that the suit be dismissed, is the spirit of that

Rule. Rule 3 of Order IX of the Code contemplates a

dismissal of a suit where neither party appears when the

suit is called on for hearing. When a suit is dismissed

under Rule 2 or 3, Rule 4 enables the plaintiff to bring a

fresh suit, or to apply for an order to set aside the

dismissal order. Rule 4 of Order IX has no application

W.P.(C).No.24883 of 2007

:: 13 ::

when a suit has been dismissed against one of the

defendants for the default of the plaintiff in taking fresh

steps, after a summons already issued to that defendant

had been returned unserved, within the time fixed by the

court. Rule 4 of Order IX contemplates of setting aside a

dismissal order and restoration of a suit only when such

orders of dismissal have been made under Rule 2 or Rule

3 of Order IX of the Code.

8. Much emphasis was also made by the counsel

for the petitioner to sub rule (2) of Rule 5 of Order IX to

contend that once a suit has been dismissed against one

of the defendants under the circumstances covered by sub

rule (1) of that Rule, the only remedy available to the

plaintiff is to bring a fresh suit, subject to the law of

limitation. Rule 5 of Order IX reads thus:-

“(1) Where after summons has been issued to

the defendant, or to one of several

defendants and returned unserved, the

plaintiff fails to file necessary requisites

for a fresh summons, within the period

W.P.(C).No.24883 of 2007

:: 14 ::

fixed by the Court, it shall make an order

that the suit be dismissed as against such

defendant and

(2) In such case the plaintiff may (subject to

the law of limitation) bring a fresh suit.”

Whether the sub rule (2) forbids and interdicts a court in

entertaining an application moved by the plaintiff for

setting aside an order of dismissal against one of the

defendants under sub rule (1) of Rule 5 of Order IX of the

Code in the circumstances covered by that sub rule

deserves to be examined. Sub rule (2) is an enabling

provision permitting the plaintiff to file a fresh suit

against a defendant, subject to the law of limitation, when

a suit against a defendant had been dismissed for his

failure to take fresh steps after returning of the summons

issued against the defendant, as covered by sub rule(1) of

that Rule. No provision for setting aside an order

dismissing a suit against one of the defendants under Sub

rule (1) of Rule 5 is provided, but sub rule (2) of that Rule

enables the plaintiff to bring a fresh suit subject to the

W.P.(C).No.24883 of 2007

:: 15 ::

law of limitation against such defendants is the basis on

which it is contended that the court has no jurisdiction to

set aside a dismissal of a suit against a defendant passed

under sub rule (1) of Rule 5 of Order IX. The argument

canvassed by the counsel viewed with reference to sub

rule (2) of Rule 5 of Order IX of the Code at first blush

may appear to have formidable force leaving no exception

whatsoever other than the conclude that once a suit has

been dismissed under the circumstances covered by sub

rule (1) of Rule 5 of Order IX, the plaintiff is left with no

remedy other than to institute a fresh suit provided it is

entertainable as not barred by limitation. But on a closer

scrutiny of the rule with reference to the inherent power

of the court to make such orders as may be necessary for

the ends of justice, as empowered under Section 151 of

the Code, and also Order I Rule 10(2) of the Code to

implead any party to the suit, at any stage, either upon or

without the application of the party, where the court finds

W.P.(C).No.24883 of 2007

:: 16 ::

that the presence of such a party as a plaintiff or

defendant may be necessary to enable it effectually and

completely to adjudicate upon and settle all questions

involved in the suit, it is seen the order of dismissal

passed against a defendant under sub rule (2) of Rule 5 of

Order IX of the Code does not in any way curtail the

powers of the court to order impleadment of such a

defendant again as a party to the suit.

9. In the given facts of the case taking note that

Ext.P9 order is impugned inviting the visitorial

jurisdiction of this court to challenge that order, I find

much significance need not be given to sub rule (2) of

Rule 5 of Order IX of the Code. True, the plaintiff has

moved the application under Order IX Rule 9 of the Code

for restoration of the suit dismissed as against the

petitioner/2nd defendant under sub rule(1) of Rule 5 of

Order IX of the Code. An application under Order IX Rule

9 of the Code for restoration of a suit dismissed under sub

W.P.(C).No.24883 of 2007

:: 17 ::

rule (1) of Rule 5 of Order IX of the Code may not lie. But

it is not the rule of the procedure that has to be given

significance, but avoidance of miscarriage of justice. It is

seen from Ext.P9 order, the court below has taken note of

the institution of the proceedings by filing of the original

petition to sue in forma pauperis by the plaintiffs and

what all transpired thereafter with the suit instituted after

granting permission to the plaintiffs to sue as indigent

persons remaining stuck on the challenges canvassed by

the petitioner/2nd defendant. Even after one and half

decade after the commencement of the proceedings, it is

noticed by the court below that by the time the summons

was ordered after numbering of the suit, on the disposal

of the application permitting the plaintiffs to sue as

indigent persons, the petitioner/2nd defendant had already

retired from Government service. Service could not be

effected on the 2nd defendant by the plaintiffs despite

taking repeated steps. She had notice of the earlier

W.P.(C).No.24883 of 2007

:: 18 ::

proceedings and in fact she had resisted the application of

the plaintiffs to sue as indigent persons seeking

permission. Of course, she is entitled to fresh notice on

numbering of the suit once permission is accorded to the

plaintiffs to sue as indigent persons by issue of summons

with a copy of the plaint. But in the facts and

circumstances involved in the case where it is seen, the

claim was one for compensation that too for medical

negligence with a case presented that the victim lost her

eye sight and remained immobilised and bed ridden for a

period of fifteen years after undergoing a cesarean

operation and the child born, on account of the medical

negligence imputed, is living as a vegetable, I find the

discretion exercised by the court in condoning the delay

and allowing the application moved by the plaintiffs

setting aside the dismissal of the suit previously passed

against the petitioner/2nd defendant does not warrant any

interference at all. There cannot be any dispute that

W.P.(C).No.24883 of 2007

:: 19 ::

when an allegation of medical negligence is imputed

against the State and two doctors including the 2nd

defendant, it goes without saying that no effective decree

can be passed in the suit in the absence of the 2nd

defendant, if it is ultimately found that the plaintiffs are

entitled to a decree on substantiating their case. In such

a situation, the dismissal of the suit against the 2nd

defendant under sub rule (1) of Rule 5 of Order IX of the

Code does not interdict the court in invoking its powers

under Order I Rule 10(2) of the Code in impleading that

defendant as a party afresh in the suit. The facts and

circumstances presented in the case disclose that in case

the order passed by the court dismissing the suit against

the petitioner/2nd defendant is allowed to remain

undisturbed, it will, no doubt, lead to miscarriage of

justice.

10. In the context, the power of the court to

implead a party where his/her presence is found essential

W.P.(C).No.24883 of 2007

:: 20 ::

by the court as covered by Order I Rule 10(2) of the Code

has to be examined. Sub rule (2) of Rule 10 of Order I of

the Code reads thus:

“Court may strike out or add parties:-

The court may at any stage of the

proceedings, either upon or without the

application of either party, and on such terms

as may appear to the Court to be just, order

that the name of any party improperly joined,

whether as plaintiff or defendant, be struck

out, and that the name of any person who

ought to have been joined, whether as

plaintiff or defendant, or whose presence

before the court may be necessary in order to

enable the Court effectually and completely to

adjudicate upon the settle all the questions

involved in the suit, be added.”

The above sub rule gives a very wide discretion to the

court in passing an order directing impleadment of any

party whose presence is found necessary for effective

adjudication of the disputes canvassed in the suit or

proceedings. In the nature of the reliefs canvassed in the

W.P.(C).No.24883 of 2007

:: 21 ::

suit with reference to the allegations raised to sustain

their case it goes without saying that the presence of the

petitioner/2nd defendant as a party is very vital and

absolutely essential to render a proper decision. Merely

because the suit had been dismissed earlier against the

2nd defendant on default of the plaintiffs to take steps

afresh when a summons issued against her was returned

unserved and even assuming that the plaintiffs are

concerned, they may be entitled only to file a fresh suit

against that defendant, it does not in any way whittle

down the power of the court in directing the impleadment

of such a defendant again in the suit when his/her

presence is found necessary for a proper adjudication of

the suit on merits. I find in Ext.P9 order, though not

quoting the principles covered by Order I Rule 10(2) of

the Code, the learned Sub Judge has also observed that

this was a “fit case where invocation of Section 151 of the

Code for adding the petitioner as 2nd defendant in the

W.P.(C).No.24883 of 2007

:: 22 ::

existing suit can be done to meet the ends of justice”. The

learned Sub Judge has also stated that without the 2nd

defendant on the party, the reliefs sought for by the

plaintiffs cannot be granted by passing an executable

decree. The interest of justice, as borne out by the facts

presented, it is seen persuaded the learned Sub Judge to

conclude that setting aside of the order dismissing the

suit against the 2nd defendant, after condoning the delay

in moving the application by the plaintiff has to be

allowed and in that view of the matter, Ext.P9 order has

been passed setting aside the dismissal of the suit against

the petitioner/2nd defendant. In the context, it may be

appropriate to take note of the proverbial words of Justice

Vivian Bose, a legal luminary whose judicial

pronouncements on very many intricate facets of law are

considered to be classics, over the scope, impact and

applicability of the procedural shackles of the Code of

Civil Procedure. The learned Judge has commented in

W.P.(C).No.24883 of 2007

:: 23 ::

Sangram Singh v. Election Tribunal, Kotah {AIR

1955 SC 425} thus:-

“A Code of Procedure must be regarded as

such. It is procedure, something designed to

facilitate justice and further its ends: not a

penal enactment for punishment and

penalties; not a thing designed to trip people

up.”

11. The petitioner/2nd defendant in this case has

not acquired any vested right insulating her from further

prosecution of the claim raised in the suit by virtue of the

previous order of dismissal of the suit under sub rule (1)

of Rule 5 of Order IX of the Code. At any rate, that

dismissal order is no bar for the court to set aside that

dismissal invoking its inherent jurisdiction under Section

151 of the Code as that very Section is intended to do

justice where it is found so imperative and necessary in

the facts of the case. I find no interference with Ext.P9

order is called for invoking the visitorial jurisdiction of

this court.

W.P.(C).No.24883 of 2007

:: 24 ::

12. As already indicated above, the suit has had a

long chequered career of more than one and half decades,

but, even preliminary steps to proceed with the trial are

not completed. The court below shall make every

endeavour to dispose of the suit, as expeditiously as

possible, adhering to time limits for filing of the written

statement by the contesting defendants, completion of

pre-trial steps etc. and at any rate, dispose of the suit

within a period of six months from the date of

receipt/production of a copy of this judgment.

Writ petition is disposed of as above.

Sd/-

(S.S.SATHEESACHANDRAN)
JUDGE

SK/-

//true copy//