High Court Kerala High Court

Kaliyappan vs K.E.Abeal on 27 July, 2009

Kerala High Court
Kaliyappan vs K.E.Abeal on 27 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15866 of 2009(O)


1. KALIYAPPAN, AGED 61 YEARS,
                      ...  Petitioner

                        Vs



1. K.E.ABEAL, S/O.ITTIYAVIRA,
                       ...       Respondent

                For Petitioner  :SRI.K.S.HARIHARAPUTHRAN

                For Respondent  :SRI.N.SUKUMARAN

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :27/07/2009

 O R D E R
                    S.S. SATHEESACHANDRAN, J.
                - - - - - - - - - - - - - - - - - - - - - - - - -
                        W.P.(C) No.15866 of 2009
                - - - - - - - - - - - - - - - - - - - - - - - - -
                           Dated: 27th July, 2009

                                 JUDGMENT

The Writ Petition is filed seeking the following reliefs:

1. To call for the records which lead to the issuance of Exts.P1 and P2

and to issue a writ in the nature of certiorari or any other appropriate

writ order or direction quashing the same.

2. To issue appropriate writ order or directions to the learned

execution court to take stay all further proceedings execution of the

decree in O.S.No.290/2000 on the file of the Munsiff’s Court,

Devicolam.

3. Such other reliefs and costs as this Hon’ble Court may deem fit and

proper to grant in the nature and circumstances of the case.

2. The petitioner is the defendant in O.S.No.290/2000 on the

file of the Munsiff Court, Devikulam. Suit was for money based on a

promissory note which was decreed ex parte. An application moved

by the petitioner to set aside the ex parte decree under Order 9 Rule

13 of the C.P.C. with a petition to condone the delay was dismissed

for default. The restoration petition moved for taking back that

application was also dismissed. Petitioner, thereupon, preferred an

appeal as C.M.Appeal No.85/06 before the District Court,

W.P.C.No.15866/09 – 2 –

Thodupuzha. The appeal, after being entertained and taken on file,

was dismissed as not maintainable. Propriety and correctness of the

orders as above is challenged by the petitioner in the Writ Petition

invoking the supervisory jurisdiction vested with this court under

Article 227 of the Constitution of India.

3. I heard the learned counsel on both sides. Having regard to

the submissions made and taking note of the facts and circumstances

presented with reference to the impugned orders, I find, an

opportunity can be extended to the petitioner to have a decision on

merits, subject to terms compensating the injury that is likely to be

suffered by the respondent/plaintiff in reversing the ex parte decree

passed as early as on 27.11.2001. Learned counsel for the

respondent raised serious objections submitting that the dismissal of

the petitions moved by the petitioner for setting aside the ex parte

decree was on account of the deliberate laches and culpable

negligence. Whatever that be, so far as practicable a decision has to

be rendered on merits unless it is established that the conduct of the

party is such which disentitled him from seeking discretionary relief

for setting aside a decree which had been passed ex parte against

him. Though there appears to be laches on the part of the petitioner

W.P.C.No.15866/09 – 3 –

in prosecuting the applications moved for restoration, but to shut the

doors of the court against him to suffer an ex parte decree providing

him no opportunity to have a decision on merits, it must be shown

that his conduct was so contumacious and there was wilful laches on

his part in prosecuting the petitions. I do not find any circumstances

in the present case to hold the petitioner culpable of such conduct. All

the same, the injury likely to be suffered by the respondent has to be

taken due note of in setting aside the Ext.P3 judgment. So much so,

on condition of the petitioner paying a cost of Rs.10,000/- to the

respondent towards preparation of the injury likely to be suffered by

him, the ex parte decree shall be set aside. Cost ordered shall be paid

to the counsel appearing for the respondent before this court within

one month from the date of this judgment. If cost is not paid within

the stipulated time as directed above, the Writ Petition shall stand

dismissed. It is also further directed that the property of the

petitioner which had been proclaimed for sale pursuant to the

execution taken on the basis of the ex parte decree shall be furnished

as security by the petitioner towards satisfaction of the decree which

may be passed in the suit after trial on the ex parte decree being set

aside subject to payment of cost as indicated above. The execution

W.P.C.No.15866/09 – 4 –

proceedings from the ex parte decree shall be kept in abeyance for a

period of 45 days from the date of this judgment. If cost is not paid

and the Writ Petition is dismissed, the execution court shall proceed

with the execution of the ex parte decree for realisation of the decree

debt. The Writ Petition is disposed as indicated above.

Post for compliance after one month.

srd                           S.S. SATHEESACHANDRAN, JUDGE