High Court Kerala High Court

Joel Joji vs Amrita Institute Of Medical … on 23 March, 2010

Kerala High Court
Joel Joji vs Amrita Institute Of Medical … on 23 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Tr.P(C).No. 74 of 2009()


1. JOEL JOJI, S/O. JOJI JOSEPH,
                      ...  Petitioner

                        Vs



1. AMRITA INSTITUTE OF MEDICAL SCIENCES
                       ...       Respondent

2. DR. MOHAN K. ABRAHAM,

                For Petitioner  :SRI.ROY CHACKO

                For Respondent  :SRI.K.SRIKUMAR

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :23/03/2010

 O R D E R
                        P. BHAVADASAN, J.
              - - - - - - - - - - - - - - - - - - - - - - - - - - -
                       Tr.P.(C). No. 74 of 2009
            - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 23rd day of March, 2010.

                                   ORDER

This is a petition filed under Section 24 of the

Code of Civil Procedure seeking transfer of I.O.P. No.22 of

2008 pending before the Sub Court, Ernakulam to the

competent court at Kottayam.

2. The parents of Joel Joji found their child

very sick. At the age of two and a half years, he

developed urinary problems. Initially the child was taken

to Medical Centre at Kottayam for treatment. The

doctors, who attended to the child opined that the child

needs a surgery. They have referred the child to Amrita

Institute of Medical Science and Research Centre,

Edappally and recommended Dr. Mohan K. Abraham,

who is an expert in that particular field. The child was

admitted in the said hospital on 8.8.2006 and the doctor

named above attended to the child and recommended a

Tr.P.C. 74/2009. 2

major surgery. It was done. After surgery when they

returned home, the child developed fever and they had

taken back the child to the hospital on 5.12.2006. The child

was admitted as inpatient for a few days. Things did not

improve. Suffice it to say that later on the child was treated

in yet another hospital and the illness of the child persisted.

The petitioners blamed the doctor at Amrita Institute for not

having done the surgery properly. They instituted a suit for

damages against the Institute and the doctor.

3. As the parents of Joel Joji are poor, they sought

permission of the court to institute the suit as indigent

persons and that is pending.

4. It is pointed out that the parents the child

though employed got meagre salary and they find it difficult

to meet both ends meet. They say that it is extremely

difficult for them to travel to Ernakulam to attend the court

on the frequent posting dates. They pray that the

proceedings be transferred to a court at Kottayam, which

Tr.P.C. 74/2009. 3

would be of considerable help and convenience to them and

save them from incurring expenses.

5. The petition is opposed by the respondents,

who pointed out that there is no justification for the transfer

sought for by the petitioner. The courts at Kottayam have

no jurisdiction and there is no question of transfer of the

case. It is also pointed out that even going by the

averments in the petition, the parents of the child are

employed and they are deriving income. There is nothing to

show that their claim they are in financial difficulties is true.

Moreover, being a civil case, it is not necessary for them to

attend the court on all posting dates and therefore the claim

has no basis.

6. Learned counsel appearing for the petitioner

pointed out that he was not relying on any legal principles

for seeking a transfer, but was seeking the mercy of this

court to exercise its jurisdiction in a sympathetic manner so

as to enable the petitioners to conduct the case properly and

effectively. Though the parents are employed, the income

Tr.P.C. 74/2009. 4

derived is very meager and it is extremely difficult for them

with that income to come over to Ernakulam and conduct

the case. Moreover, they will have to pay the fee to their

Advocate also. It is therefore prayed that this court may

consider the matter in a lenient and sympathetic manner.

7. True going by the averments in the petition and

in the plaint the court at Kottayam cannot have jurisdiction

in the matter. However, it is pointed out by the learned

counsel for the petitioner that the parents of the child find it

extremely difficult to come over to Ernakulam and to meet

the expenses for the litigation. All that they have prayed for

is for a transfer of the case to any court at Kottayam, so that

they can appear before the court whenever it is needed.

They have also stated that they will be able to meet their

counsel quite often and get necessary advise in the matter.

8. Considering the above fact, it is felt that the

request made is only just and reasonable. No particular

infirmity or injury is caused to the respondents by the

transfer. At any rate their appearance before the court

Tr.P.C. 74/2009. 5

below is much less than that of the plaintiffs. Also financially

they will not have any difficulties unlike the case of the

petitioners.

In the result , this petition is allowed and I.O.P.

No.22 of 2008 and other proceedings pending before the

Sub court, Ernakulam stands transferred to Additional Sub

court, Kottayam for trial and disposal.

P. BHAVADASAN,
JUDGE

sb.