High Court Kerala High Court

K.Gopalan Nair vs C.Babu on 9 February, 2010

Kerala High Court
K.Gopalan Nair vs C.Babu on 9 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2739 of 2010(O)


1. K.GOPALAN NAIR, S/O. JANAKI AMMA,
                      ...  Petitioner

                        Vs



1. C.BABU, S/O. CHALIYEDATH ABOOBACKER,
                       ...       Respondent

                For Petitioner  :SRI.R.SUDHISH

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :09/02/2010

 O R D E R
                       V. RAMKUMAR , J.
               --------------------------------------------------
                       W.P.(C). No. 2739 of 2010
              ----------------------------------------------------
            Dated this the 9th day of February, 2010.

                             JUDGMENT

The writ petitioner is the plaintiff in O.S. No. 256 of

2008 on the file of the II Additional Sub Court, Kozhikode.

The said suit is one for realisation of a sum of Rs.3,25,000/-

allegedly due under an agreement entered into between the

plaintiff and the defendant. The case of the defendant is

one of adjustment. According to the defendant, while the

plaintiff was in occupation of the building in question for

running a hotel, the plaintiff committed theft of electrical

energy which was detected by the Anti Power Theft Squad

of the Kerala State Electricity Board and the amount of

penalty on account of the theft of electrical energy was

quantified at Rs.1,78,643/- and this amount is liable to be

adjusted against the plaint claim. The defendant had filed

I.A. No. 4962 of 2009 for summoning the documents in the

custody of the Executive Engineer, K.S.E.B, Ramanattukara

W.P.(C) No. 2739/2010 : 2 :

to substantiate the said adjustment. I.A. No. 4893 of 2008

was an application filed by the defendant to amend the

written statement and the same was allowed.

2. According to the petitioner/plaintiff, he had filed

I.A. No. 3337 of 2009 on 10.09.2009 seeking to advance the

trial of the suit from 08.04.2010 (to which date the suit

stood posted) and there is no move on the part of the court

below to include the suit in the special list on an earlier

date. The plaintiff would have it that the

respondent/defendant is resorting to dilatory tactics to

delay an early disposal of the suit. Hence this writ petition.

3. This Court had called for a report from the learned

Sub Judge, Kozhikode. In the latest report dated

06.02.2010, the learned Sub Judge has reported that the

documents in the custody of the K.S.E.B applied for by the

defendant had to be summoned for the purpose of

adjudicating the dispute between the parties and that there

is no deliberate attempt on the part of the defendant to

W.P.(C) No. 2739/2010 : 3 :

protract the trial of the suit. Depending on the pendency of

cases before that court, the learned Sub Judge shall pass

orders on I.A. No. 3337 of 2009 filed by the plaintiff to

advance the trial of the suit and list the case accordingly.

In case the listing of the suit for trial cannot be on a date

prior to 08.04.2010 to which the case stands posted, that

court shall direct the defendant to deposit the admitted

amount due from him.

This writ petition is disposed of as above.

Dated this the 9th day of February, 2010.

V. RAMKUMAR, JUDGE.

rv

W.P.(C) No. 2739/2010 : 4 :