High Court Kerala High Court

Dr.Sathyendran.T.C. vs State Of Kerala on 21 January, 2009

Kerala High Court
Dr.Sathyendran.T.C. vs State Of Kerala on 21 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2255 of 2009(R)


1. DR.SATHYENDRAN.T.C., 11/2202, R.K.V.ROAD
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY DISTRICT
                       ...       Respondent

2. EXECUTIVE ENGINEER, KSTP.PULAMON,

                For Petitioner  :SRI.M.R.RAJESH

                For Respondent  : No Appearance

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

 Dated :21/01/2009

 O R D E R
              K.P.BALACHANDRAN, J.
          ------------------------------------------------
                 W. P. C. No.2255 of 2009
          ------------------------------------------------
          Dated this the 21st day of January, 2009

                        JUDGMENT

The petitioner is the claimant in

LAR.112/05 on the file of the Sub Court,

Attingal which is being jointly tried with

LAR. Nos.114/05 and 115/05. It is the case of

the petitioner that when summons was taken out

to the witnesses it was returned stating that

witness Nos.1 and 2 could not be found and

that therefore, petitioner filed I.A.2167/08

(Ext.P6) to issue summons to witness Nos.1 and

2 and also to accept additional witness

schedule but the court below vide Ext.P7 order

dt.11/12/08 dismissed the same. The petitioner

therefore, prays that direction be issued to

the court below to allow Ext.P6 petition

quashing Ext.P7 order.

W. P. C. No.2255 of 2009 -2-

2. The court below vide Ext.P7 order has

observed that two official witnesses one

Special Tahsildar and an Assistant Executive

Engineer of K.S.T.P were already examined on

application of the claimant, but no relevant

materials could be brought out in the evidence

of those witnesses; that what the claimant

wants now is to examine another Special

Tahsildar without stating the points to be

proved that therefore, the additional witness

schedule is not accepted and however, that if

the counsel wants to get any private person

examined he can produce them or take summons

to them “by party” after closing of evidence

of the respondents which has already

commenced. This shows that the court has made

a very lenient approach in permitting the

petitioner to adduce evidence though summons

W. P. C. No.2255 of 2009 -3-

was refused to be issued afresh to the

witnesses to whom summons issued were returned

unserved.

3. It is submitted that the LAR is one

included in the Special List. Exts.P3 and P4

depositions of two witnesses produced before

court by the petitioner does not show the date

on which they were examined. Obviously they

were being examined prior to 06/12/08 on which

day was Ext.P5 filed. Ext.P2 is dt.01/09/08.

This shows that in September or October, 2008

the trial of the LAR started. However, we are

in January, 2009. The court below has given

permission to the petitioner to produce those

witnesses and to examine them if he wants. In

a suit or other proceeding which is already

listed, parties cannot protract the trial by

taking steps repeatedly like this after trial

W. P. C. No.2255 of 2009 -4-

has started disabling the court in disposing

of the proceedings before it. I see no merit

in this Writ Petition and this Writ Petition

is dismissed.

K.P.BALACHANDRAN,
JUDGE
kns/-