High Court Kerala High Court

Lenin Jacob vs State Bank Of India on 24 September, 2009

Kerala High Court
Lenin Jacob vs State Bank Of India on 24 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

FAO.No. 4 of 2009()


1. LENIN JACOB, S/O.JACOB, ARACKAL HOUSE,
                      ...  Petitioner
2. JOSEPH.A.G., S/O.GREGORY,
3. JACOB A.G., S/O.GREGORY, ARACKAL HOUSE

                        Vs



1. STATE BANK OF INDIA,
                       ...       Respondent

                For Petitioner  :SRI.B.PRAMOD

                For Respondent  :SRI.P.V.SURENDRANATH

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :24/09/2009

 O R D E R
                            K. M. JOSEPH &
                    M. L. JOSEPH FRANCIS, JJ.
               --------------------------------------------------
                       F.A.O. NO. 4 OF 2009
              ---------------------------------------------------
               Dated this the 24th September, 2009

                               JUDGMENT

K.M. Joseph, J.

Appellants call in question the order passed in

I.A.No.818/08 in O.S. No.74/2007, which is an I.A. filed

seeking to set aside the ex parte decree passed against the

appellants. The Suit is filed in the year 2007. According to the

appellants, the first appellant was affected by viral fever from

10.2.2008 and he was under the treatment of Dr. Sudhakar Ravu

attached to the S.V. Hospital, Cherthala. According to the first

appellant, he could not meet the Advocate, but he telephoned

him on 13.2.2008. It is further stated that appellants 2 and 3 are

fishermen and they were in deep sea fishing. It was in such

circumstances that they could not appear before the court below.

The Court did not accept the case of the appellants. It was,

inter alia, found that the Doctor was not examined to disprove

F.A.O.4/09 2

the assertion.

2. We heard the learned counsel for the appellants and the

learned counsel appearing on behalf of the respondent Bank.

No doubt, in these matters, a liberal view has to be taken. We

see some merit in the contention of the appellants that the

appellants should be allowed to contest the matter. So, taking a

lenient view, we allow the Appeal and set aside the impugned

order and the Application will stand allowed on condition that

the appellants shall pay costs of Rs.3,000/= (Rupees Three

Thousand) to the respondent within a period of one month from

today and produce the Memo in this Court, also within the same

period.

Sd/=
K.M. JOSEPH,
JUDGE

Sd/=
M. L. JOSEPH FRANCIS,
JUDGE
kbk.

// True Copy //
PS to Judge