High Court Kerala High Court

Housing Development Finance vs Varghese Kuruvilla on 18 December, 2006

Kerala High Court
Housing Development Finance vs Varghese Kuruvilla on 18 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RFA No. 522 of 2006()


1. HOUSING DEVELOPMENT FINANCE
                      ...  Petitioner

                        Vs



1. VARGHESE KURUVILLA, S/O.THOMAS KURUVILLA
                       ...       Respondent

                For Petitioner  :SRI.KOSHY GEORGE

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.RAMACHANDRAN
The Hon'ble MR. Justice A.K.BASHEER

 Dated :18/12/2006

 O R D E R
           M. RAMACHANDRAN & A.K.BASHEER, JJ.

              ----------------------------------------------

                      R.F.A.NO.522  OF 2006

              ----------------------------------------------

           Dated this the 18th day of December, 2006


                            J U D G M E N T

Basheer, J.

This appeal at the instance of the plaintiff in a

suit for realisation of money is directed against rejection of

the plaint on the ground of non-payment of balance court

fee.

2. It is submitted by learned counsel for the

appellant that balance court fee was remitted before the

court below on October 3, 2005, without realising the fact

that the plaint had already been rejected on September

28,2005.

3. Though notice has been served on the

respondent/defendant, he has not appeared either in

person or through counsel.

4. Having heard learned counsel for the appellant

and having perused the materials on record, we are

satisfied that the appellant has to be given an opportunity

to prosecute his case. Therefore, the decree and judgment

R.F.A NO.522 OF 2006

:-2-:

passed by the court below are set aside. The suit shall be

restored to file if the balance court fee had already been

remitted as contended by the appellant. The court below

shall dispose of the suit on its merit.

The Regular First Appeal is disposed of as above.

sd/-

M. Ramachandran, Judge

sd/-

A.K.Basheer, Judge

Mbs/

R.F.A NO.522 OF 2006

:-3-:

M. RAMACHANDRAN &

A.K.BASHEER, JJ

——————————————

W.P.(FC).NO. OF 200

——————————————

J U D G M E N T

DATED: -11-2006

R.F.A NO.522 OF 2006

:-4-: