High Court Kerala High Court

Jolly vs Nadesan on 13 November, 2008

Kerala High Court
Jolly vs Nadesan on 13 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32782 of 2008(C)


1. JOLLY, AGED 48 YEARS,
                      ...  Petitioner
2. GEETHA, AGED 44 YEARS,

                        Vs



1. NADESAN, AGED 43 YEARS,
                       ...       Respondent

                For Petitioner  :SRI.K.A.MANZOOR ALI

                For Respondent  : No Appearance

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

 Dated :13/11/2008

 O R D E R
                      K.P. BALACHANDRAN, J.
                    ---------------------------------------
                       W.P(c) No. 32782 of 2008
                        ------------------------------
              Dated this the 13th day of November, 2008

                               JUDGMENT

Petitioners are the defendants in O.S. No. 579 of 2006 on

the file of Sub court, Irinjalakuda. The suit was decreed against them

vide Exhibit P1 Judgment, whereby cost also was ordered to be paid to

the plaintiff. Exhibit P2 application was filed by the petitioners

praying for an order to correct the decree and judgment, prefixing

word “proportionate” before the word “cost”. The effect would be that

instead of petitioners being liable to pay cost in the suit to the

respondent/plaintiff, their liability would be reduced to payment of

proportionate cost only. It is not a relief that can be granted by such an

application for correction of decree and judgment. Therefore by Exhibit

P3 order, the court dismissed Exhibit P2 application and it is that order

that is challenged before this court in this writ petition. There is no

ground to amend the decree and the order of cost allowed to the

respondent/plaintiff, being altered as “proportionate” cost. Further

W.P(c) No. 32782 / 2008
2

allowing cost is in the discretion of the trial court decreeing the suit.

There is no merit in the writ petition and it is dismissed.

K.P. BALACHANDRAN, JUDGE

scm