High Court Kerala High Court

G.Soman vs M/S E.C.E.Industries Ltd on 22 October, 2009

Kerala High Court
G.Soman vs M/S E.C.E.Industries Ltd on 22 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 557 of 2009(N)


1. G.SOMAN, MANAGING PARTNER,HOTEL AKASH,
                      ...  Petitioner

                        Vs



1. M/S E.C.E.INDUSTRIES LTD,
                       ...       Respondent

2. M/S E.C.E.INDUSTRIES LTD,E.C.E.HOUSE,

                For Petitioner  :SRI.D.SAJEEV

                For Respondent  :SRI.SABU S.KALLARAMOOLA

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :22/10/2009

 O R D E R
                     S.S.SATHEESACHANDRAN, J.
                     -----------------------------------
                      W.P.(C).No.557 of 2009 - N
                      ---------------------------------
              Dated this the 22nd day of October, 2009

                             J U D G M E N T

The writ petition is filed seeking the following reliefs:

“i) To call for the records, which may leads to

the passing of Ext.P3 order and quash the same as

illegal, arbitrary nd one passed without any application

of mind.

ii) To issue a writ of mandamus or other

appropriate writ direction or order commanding the 1st

Additional Sub Court, Thiruvananthapuram to reconsider

I.A.No.6759/2008 and pass orders in the same in its

merits after giving a posting to the said I.A. before court

and after affording the petitioner an opportunity to

present his case.

iii) To issue a writ of mandamus or other

appropriate writ direction or order commanding the 1st

Additional Sub Court, Thiruvananthapuram to reconsider

I.A.No.6640/2008 and pass orders on the same after

taking note that the petitioner has every right to adduce

evidence through his witness and the witness was

discharged by the trial court holding that he is a

stranger to the agreement.”

2. Petitioner is the defendant in O.S.No. 338 of 2001 on

the file of the First Additional Sub Court, Thiruvananthapuram.

W.P.(C).No.557 of 2009 – N

2

Suit is one for money and the respondents are the plaintiffs.

Challenge in the writ petition is against Ext.P3 order passed by

the learned Sub Judge declining the request made by the

petitioner in two applications, one for staying the trial of the suit

till completion of the proceedings before the Consumer Disputes

Redressal Forum, Kollam, and the other application for reviewing

the order passed by the court for closing the evidence in the

case. Both the applications moved by the defendant were

dismissed vide Ext.P3 order. Propriety and correctness of Ext.P3

order is challenged in the writ petition invoking the supervisory

jurisdiction vested with this Court under Article 227 of the

Constitution of India.

3. I heard the counsel for the petitioner. Though the

respondent has entered appearance none turned up to argue on

behalf of the respondents.

4. I heard the counsel for the petitioner.

5. Counsel for the petitioner submitted that the suit was

previously dismissed for default. But later, restored subject to

payment of cost of Rs.25,000/-. When the case was posted for

remitting the cost ordered there was a change in the presiding

W.P.(C).No.557 of 2009 – N

3

officer of the court and without giving respect to the earlier order

the successor officer proceeded with the trial of the case. Till

date the cost ordered for restoring the suit has not been paid by

the respondents/plaintiffs is the submission of the counsel. After

closing of the evidence of the plaintiffs and their witness an agent

of the defendant was presented for examination as his witness.

The court below declined to examine that witness holding that

the defendant who has not personally appeared cannot give

evidence in the case. The evidence of the defendant was

thereupon closed, is the submission of the counsel. To review

that order, an application was moved later. While that review

petition was pending consideration another application was also

moved in view of the decision rendered by the State Consumer

Forum in an appeal over the very same disputes covered by the

suit, for staying the trial of the suit till a decision is rendered by

the Consumer Redressal Forum to which the State commission

has remitted the matter for fresh consideration. The court below

ignoring the facts and circumstances involved passed Ext.P3

order dismissing both petitions, according to the counsel.

Perusing Ext.P3 order passed by the court below, it is seen, that

W.P.(C).No.557 of 2009 – N

4

once the court declined examination of the witness produced by

the defendant, the learned counsel appearing for the defendant

had represented that the evidence could be closed as there was

no further evidence for the defendant. So much so, what is given

expression to in the order of the court, as to what had transpired

in the trial before court, cannot be canvassed before this Court as

not correct. If it was incorrect petitioner should have filed a

review before the court concerned. However, having regard to

the submissions made by the counsel with reference to what is

stated in Ext.P3 order, I find the refusal of the court to examine

the witness produced by the defendant for the reason that he has

not personally appeared to give evidence cannot be approved. It

is also brought to my notice that the witness produced was

named in the witness schedule filed by the defendant. Naturally,

an opportunity should have been extended to the defendant to

examine his witness. The defendant did not mount the box and

gave evidence in support of his contentions cannot be taken as a

ground to deny opportunity to him to examine any other witness

in the case. So much so, the order passed by the court below for

closing the evidence and, later, rejecting the review petition

W.P.(C).No.557 of 2009 – N

5

moved by the defendant cannot be sustained. However, I do not

find any impropriety in the order passed by the court below in

declining to stay the trial of the suit pending disposal of the

proceedings before the Consumer Disputes Redressal Forum. So

much so, Ext.P3 order is liable to be interfered only in respect of

the closing of the evidence without giving opportunity to the

defendant to lead evidence, and it is ordered accordingly. The

learned Sub Judge is directed to give an opportunity to the

defendant to tender evidence on his behalf and then dispose the

suit, as expeditiously as possible, at any rate, within a period of

three months from the date or receipt/production of a copy of

this judgment.

Writ petition is disposed as indicated above.

S.S.SATHEESACHANDRAN,
JUDGE.

bkn/-