High Court Kerala High Court

Karunakaran vs Joy Mathew on 1 July, 2009

Kerala High Court
Karunakaran vs Joy Mathew on 1 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18379 of 2009(O)


1. KARUNAKARAN, AGED 68, S/O.LATE RAMAN,
                      ...  Petitioner

                        Vs



1. JOY MATHEW, AGED 54,
                       ...       Respondent

                For Petitioner  :SRI.VARGHESE C.KURIAKOSE

                For Respondent  : No Appearance

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

 Dated :01/07/2009

 O R D E R
                    S.S.SATHEESACHANDRAN, J.
                   -----------------------------------
                   W.P.(C).No.18379 of 2009 - O
                     ---------------------------------
                Dated this the 1st day of July, 2009

                            J U D G M E N T

This writ petition is filed seeking the following reliefs:

“To call for the records leading to Ext.P9 common

order examine the same and set aside the same holding

the same as illegal and perverse and allow

I.A.No.625/2009, 627/2009 and 657/2009, Exts.P3, P4

and P5 applications and permitting the petitioner to

reopen the evidence recall himself and adduce further

evidence in O.S.No.98/2006 pending before Subordinate

Judge’s Court, Cherthala and thus render justice to the

petitioner if necessary by issuing a writ in the nature of

certiorari”

2. Petitioner is the plaintiff inO.S.No.98/2006 on the file

of the Sub Court, Cherthala. Suit is one for money based on a

pronote. Respondent is the defendant in that suit. During the

course of recording evidence of the petitioner, counsel for

defendant adverted to certain aspects with reference to the suit

notice issued. It appears, the defendant wanted to project a case

with reference to the notice that the transaction is different from

that pleaded in the plaint. Some admissions were also made by

W.P.(C).No.18379 of 2009 – O

2

the petitioner/plaintiff during the course of examination in

relation to the notice. Petitioner/plaintiff, after completion of his

evidence, moved two applications before the court, one for

admitting additional list of witnesses to examine the counsel who

issued the notice and another for summoning the manager of the

bank from which he is stated to have collected the money for

advancing the amount to the defendant in respect of which the

pronote is alleged to have been issued. Another petition was also

moved to reopen the evidence. The applications were opposed

by the respondent/defendant filing written objections. The

learned Sub Judge, after hearing the counsel on both sides

dismissed all the applications by a common order. Ext.P9 is the

copy of that order. The propriety and correctness of Ext.P9 order

is challenged in the writ petition invoking the supervisory

jurisdiction vested with this Court under Article 227 of the

Constitution of India.

3. I heard the counsel for the petitioner.

4. Learned counsel for the petitioner submitted that the

dismissal of the applications, in the facts and circumstances

W.P.(C).No.18379 of 2009 – O

3

involved in the case, was improper and at any rate,

petitioner/plaintiff could have been given an opportunity to

explain the answers given by him in his cross examination by

examining the witnesses named in his additional witness list.

Inviting my attention Sections 17 and 21 of the Indian Evidence

Act that admissions can be explained by a party the learned

counsel urged for interfering with Ext.P9 order passed by the

court below. Perusing Ext.P9 order with reference to the facts

and circumstances involved and submissions made by the learned

counsel, I find very many observations expressed by the learned

Sub Judge could have been avoided. Some observations made in

the order indicate that the learned Sub Judge had already pre-

judged the issue before adjudication of the disputes involved.

Having regard to the facts and circumstances, I find that the

petitioner/plaintiff can be given an opportunity for his recalling

and further examination to furnish his explanation, if any. In

these matters, the court has to take note that the party will get

an opportunity to explain the mistakes, if any, which occurred

during their cross examination only before the trial court.

W.P.(C).No.18379 of 2009 – O

4

Similarly, if the petitioner desires to produce the pass book from

the bank as observed by the court in Ext.P9 order, that also could

be permitted. The petition filed by the plaintiff for reopening the

evidence shall be considered by the court below, in the light of

the observations made above.

Subject to the above observations this writ petition is

closed.

S.S.SATHEESACHANDRAN,
JUDGE.

bkn/-