High Court Kerala High Court

Jolly Issac vs Shakkela Shukoor on 21 December, 2010

Kerala High Court
Jolly Issac vs Shakkela Shukoor on 21 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP(C).No. 1235 of 2010(O)


1. JOLLY ISSAC W/O.LATE ISSAC THOMAS
                      ...  Petitioner

                        Vs



1. SHAKKELA SHUKOOR, W/O.P.A.ABDUL SHUCKOOR
                       ...       Respondent

                For Petitioner  :SRI.ALEX.M.SCARIA

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :21/12/2010

 O R D E R
                     THOMAS P. JOSEPH, J.
                -----------------------------------------
                 O.P(Civil). NO. 1235 OF 2010
                ----------------------------------------
          Dated this the 21st day of December, 2010.

                            JUDGMENT

Respondent No.5 in A.S No.92 of 2006 of the Court of

learned Additional District Judge Kottayam is the petitioner

challenging Ext.P5, order to the extent it directed deposit of cost

of Rs.10,000/- as a condition to re-hear the appeal which was

disposed of as early as on 22.09.2008. Contention of learned

counsel is that having found that there was no proper service of

notice as petitioner in the appeal as provided under law, the

learned, Additional District Judge was not correct in imposing

cost and at any rate, cost imposed is excessive.

2. Learned Additional District Judge from the evidence of

PW1, the Process Server, and Exts.P1 to P5 found that at that

time PW1 attempted to serve notice of the appeal on petitioner,

the letter had shifted her residence from Karapuzha to

Kothamangalanm. The appeal arose from an order in insolvency

proceeding. There were other litigations also. Learned Additional

District Judge reached the conclusion that though, there was no

service of notice on the petitioner strictly in accordance with the

provisions of order 5 of the Code of Civil Procedure, evidence

O.P(Civil). NO. 1235 OF 2010 2

revealed that petitioner was aware of pendency of the appeal

but, took no steps to appear in the appeal. The appeal was

disposed of on 29.9.2008. Learned Additional District Judge also

considered the fact that the case involves more than Rs.8 crores

allegedly due to the respondent and other creditors from the

husband of petitioner. Husband of petitioner and petitioner

herself were partner of the firm.

3. It is not as if learned Additional District Judge was acting

without jurisdiction while directing deposit of cost. The question

whether on the facts of the case cost could or should have been

ordered or that cost is excessive are not matters required to be

decided by this Court under Article 227 of Constitution of India.

The ultimate order on I.A No. 476 of 2009, if it goes against

petitioner for non deposit of cost is appealable under order 43

Rule 1(t) of the Code of Civil Procedure. The questions raised by

petitioner in this petition can be raised by petitioner in such a

proceeding. There is no reason why this court should interfere in

the matter, at this stage in a proceeding under Article 227 of the

Constitution. Hence without prejudice to the right of petitioner

to challenge the ultimate order if it goes against her, this petition

O.P(Civil). NO. 1235 OF 2010 3

is closed.

THOMAS P. JOSEPH, JUDGE

mns