High Court Kerala High Court

Kizhakke Valappil Gopalan vs B.K. Narayanan on 26 August, 2008

Kerala High Court
Kizhakke Valappil Gopalan vs B.K. Narayanan on 26 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25683 of 2008(G)


1. KIZHAKKE VALAPPIL GOPALAN,S/O CHOYI,
                      ...  Petitioner

                        Vs



1. B.K. NARAYANAN, S/O KORAN,
                       ...       Respondent

                For Petitioner  :SRI.C.P.MOHAMMED NIAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :26/08/2008

 O R D E R
                 M. SASIDHARAN NAMBIAR, J.
                    ------------------------------------------
                    W.P.(C) NO.25683 OF 2008
                    ------------------------------------------
             Dated this the 26th day of August, 2008


                               JUDGMENT

Petitioner is the plaintiff and respondent the defendant in

O.S.13 of 2006 on the file of Munsiff-Magistrate Court, Payyoli.

This petition is filed under Article 227 of Constitution of India

challenging Ext.P7 order passed by the Munsiff in I.A.231 of

2008, filed under Rule 14 of Order VII of Code of Civil Procedure

to receive a document as evidence. In the affidavit filed in

support of the petition, petitioner did not show any reason why

the document was not filed earlier. Under Ext.P7 order learned

Munsiff dismissed the application.

2. The argument of the learned counsel appearing for

petitioner is that suit is based on a promissory note and

therefore there is no necessity for production of the document

produced along with I.A.231 of 2008 along with suit and reason

for the delay in production of the document was stated in the

application for amendment filed and in such circumstances

learned Munsiff should have allowed the application.

WP(C)25683/08 2

3. Ext.P7 order shows that in the written statement

respondent disputed execution of the promissory note and at

the instance of the petitioner promissory note was sent to an

expert for his opinion and expert has given opinion that

signature seen in the promissory note is not that of the

respondent. It is thereafter the document is produced before

the Court contending that the document contains an

acknowledgement of execution of the promissory note. Learned

Munsiff found that if that be the case petitioner would have

produced the document earlier. I do not find any illegality or

irregularity warranting interference in Ext.P2 order.

4. Rule 14 of Order VII mandates that it is not only the

documents based on which the suit is instituted but also

documents which are relied on in support of the claim which

shall be entered in a list and shall be produced in Court when

the plaint is presented. Sub rule 3 of Rule 14 of Order VII

provides that such document shall not be received as evidence

without the leave of the Court at the time of hearing of the suit.

Inspite of this provision petitioner did not mention any reason

why the document was not produced earlier in the petition. In

WP(C)25683/08 3

such circumstances writ petition is dismissed. Petitioner is at

liberty to challenge Ext.P2 order along with the final judgment,

if it goes against him.

M. SASIDHARAN NAMBIAR,
JUDGE

Okb/-