High Court Kerala High Court

K.P.Anirudhan vs N.C.Viswanathan on 23 October, 2008

Kerala High Court
K.P.Anirudhan vs N.C.Viswanathan on 23 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30404 of 2008(T)


1. K.P.ANIRUDHAN, S/O.DHANANJAYAN NAIR,
                      ...  Petitioner

                        Vs



1. N.C.VISWANATHAN, S/O.GOVINDAN NAIR,
                       ...       Respondent

                For Petitioner  :SRI.T.KRISHNANUNNI(SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :23/10/2008

 O R D E R
                   THOMAS P. JOSEPH, J.
            ------------------------------------------------------
                 W.P.(C) NO.30404 OF 2008
            ------------------------------------------------------
         Dated this the 23rd day of October, 2008

                         J U D G M E N T

Heard learned counsel for petitioner.

2. Petitioner/defendant suffered an ex-parte decree under

Order 8 Rule 10 of the Code of Civil Procedure, (for short, “the

Code”), which was on 31-1-2008. Petitioner states that since it

was a decree passed ex-parte, it could be treated as an order

under Order 9 Rule 13 of the Code. Accordingly, petitioner

submitted Exhibits P3 and P4 applications to set aside the “ex-

parte” decree and condone the delay in submitting that

application.

3. Grievance of the petitioner is that the said

applications were returned stating there was no ex-parte order.

Learned counsel for the petitioner submitted that learned Munsiff

had to hear petitioner on the applications and pass appropriate

W.P.(C) No.30404/2008

– 2 –

orders which was not done. Learned counsel also submitted that

the original of Exhibits P3 and P4 are in the custody of the

petitioner since it was returned to him from the court. Learned

counsel prays that petitioner may be permitted to re-present the

original applications with a petition to condone delay.

4. If the original applications are properly represented

before the court, learned Munsiff will hear the petitioner, if

found necessary after giving notice to the respondent also and

pass appropriate orders on the applications. Petitioner is granted

ten (10) days’ time from today to re-present the applications in

that court.

With the above directions, this writ petition is closed.

Sd/-

THOMAS P. JOSEPH,
JUDGE
skr

// True copy //

P.A. to Judge.