High Court Kerala High Court

Kesavan Viswambharan vs Nandi Granites Pvt.Ltd. on 13 July, 2010

Kerala High Court
Kesavan Viswambharan vs Nandi Granites Pvt.Ltd. on 13 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18265 of 2010(O)


1. KESAVAN VISWAMBHARAN,
                      ...  Petitioner

                        Vs



1. NANDI GRANITES PVT.LTD., REPRESENTED BY
                       ...       Respondent

2. SUGUNAN, CHITHIRAKAILASAM KUNNU,

                For Petitioner  :SRI.M.R.RAJESH

                For Respondent  :SRI.P.R.VENKETESH

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :13/07/2010

 O R D E R
                   THOMAS P.JOSEPH, J.
           ====================================
                    W.P(C) No.18265 of 2010
           ====================================
             Dated this the 13th   day of July, 2010


                         J U D G M E N T

Respondent No.1 is served on this Writ Petition. Respondent

No.2 appears through counsel.

2. Grievance of petitioner, appellant in A.S. No.129 of

2005 is that on 22.05.2010 counsel made an oral request for

further time for argument. But that request was rejected and the

appeal was taken up for judgment and posted on 26.05.2010. In

the meantime petitioner filed I.A. No.922 of 2010 requesting to

review the order taking up the appeal for judgment. That

application was dismissed by the learned Sub Judge by Ext.P2,

order on 26.05.2010 stating that sufficient opportunity was given

to the petitioner for argument. Following that learned Sub Judge

on the same day dismissed the appeal on merit vide Ext.P3, order.

That is under challenge in this Writ Petition. Learned counsel for

petitioner contends that there was no wilful laches on the part of

petitioner or counsel in not getting ready for argument of the case

and at any rate learned Sub Judge was not correct in dismissing

the appeal.

W.P(C) No.18265 of 2010
-: 2 :-

3. Mere physical presence of party or counsel without

preparedness to proceed with the case does not amount to

presence of party or counsel. Request for time made on

22.05.2010 for argument is not a case of presence of party or

counsel before the learned Sub Judge. That can only be taken as

absence of party or counsel in so far as the appeal is concerned in

which case learned Sub Judge could only dismiss the appeal for

default as provided in Order XLI Rule 17 of the Code of Civil

Procedure (for short, “the Code”). Explanation to the said Rule

makes it clear that in the absence of party or counsel the court is

not empowered to dismiss the appeal on merit. Hence learned

Sub Judge was not correct in dismissing the appeal on merit in

the ‘absence’ of petitioner and counsel. Though dismissal of the

appeal is on merit it can only be taken as a dismissal for default.

Then remedy available to the petitioner is to request learned

Sub Judge to re-admit the appeal under Order XLI Rule 19 of the

Code. There is no reason why petitioner should come to this

Court seeking relief under Article 227 of the Constitution of India.

He has the statutory remedy provided under the Code. Hence

without prejudice to the right of petitioner under Order XLI Rule

19 of the Code, this Writ Petition is closed.

W.P(C) No.18265 of 2010
-: 3 :-

I direct that interim stay granted by this Court against

delivery of property in O.S.No.402 of 1999 of the court of learned

Munsiff, Attingal will continue to be in force for a further period

of three weeks from this day.

THOMAS P. JOSEPH, JUDGE.

vsv