High Court Kerala High Court

M.P.Sainaba vs M.P.Mariyumma on 20 September, 2010

Kerala High Court
M.P.Sainaba vs M.P.Mariyumma on 20 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 465 of 2010()


1. M.P.SAINABA, AGED 58 YEARS
                      ...  Petitioner

                        Vs



1. M.P.MARIYUMMA, D/O.AHAMMEDKUTTY HAJI
                       ...       Respondent

2. M.P.KUNHIMUHAMMED HAJI,

3. M.P.HASHIM, S/O.AHAMMEDKUTTY HAJI

4. M.P.RASEENA, D/O.KALENDAN, RESIDING

5. M.P.SAKEENA, D/O.KALANDAN, NAFEESA

6. M.P.KADEEJA, D/O.KALANDAN, KADEEJAS

7. M.P.SHAMEER, S/O.KALANDAN TRADER

8. M.P.NASNEE, D/O.KALANDAN DO..DO..

9. SHAKEER M.P, S/O.KALANDAN

10. P.C.P.AYISHA ,W/O.ABDULLA

11. P.C.P.JAFAIS, D/O.ABDULLA,

12. P.C.P.JUNAID, S/O.ABDULLA,

13. P.C.P.JURAID,S/O.ABDULLA,

14. P.C.P.JUBAIRIYA, S/O.ABDULLA,

15. P.C.P.JUSHAD,  S/O.ABDULLA,

                For Petitioner  :SRI.C.KHALID

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :20/09/2010

 O R D E R
                           THOMAS P. JOSEPH, J.
                          --------------------------------------
                             C.R.P.No.465 of 2010
                          --------------------------------------
                  Dated this the 20th day of September, 2010.

                                       ORDER

Plaintiff in O.S.No.64 of 2007 of the court of learned Additional Sub

Judge, Thalassery is the petitioner before me challenging the order dated June

10, 2010 on I.A.Nos.3962 of 2008 and 3963 of 2008 condoning the delay of

316 days and allowing the application to set aside exparte decree, filed by

respondent No.1. O.S.No.64 of 2007 is a suit for partition of 1.17.75 acres and

building thereon. Respondents filed written statement. There was an exparte

preliminary decree for partition passed on 20.11.2007. After 316 days

respondent No.1 filed I.A.Nos.3962 of 2008 and 3963 of 2008 as aforesaid. Still,

respondent No.2 onwards remained exparte. Respondent No.1 gave evidence

as PW1 and proved Exts.A1 to A3. Learned Sub Judge allowed the applications

and set aside the exparte decree as against all the respondents which is under

challenge. It is contended by learned counsel that on the facts and evidence on

record learned Sub Judge ought not to have condoned the delay. It is also

contended that at any rate, in so far as there was no application by respondents

No.2 onwards learned Munsiff ought not to have set aside the exparte

preliminary decree as against those respondents.

2. The case set up by respondent No.1 to condone the delay and to

set aside the exparte preliminary decree is that she had entrusted the matter to

her brother, Hashim to contest the case but he did not do so. In the meantime,

CRP No.465/2010

2

she had gone to Pune to stay with her son working there for treatment there.

She could not give instruction to her counsel to file written statement.

Respondent No.1 produced Exts.A1 to A3 to show that she was suffering

various illness and underwent treatment for the same. Respondent No.1 gave

evidence to that effect as PW1. Learned Munsiff was impressed by the reason

stated by respondent No.1 but found that there was some latches on the part of

respondent No.1 which could be corrected by the common curative of cost.

Accordingly the application was allowed on payment of cost of Rs.1,000/-.

3. Brooding spirit of justice requires that every party must be given

opportunity to be heard unless there is contumacious negligence or laches on

the part of such party. In the present case learned Munsiff was inclined to find

that circumstances justify absence of respondent No.1 in court on the relevant

day and that she must be given an opportunity to contest the case. I must bear

in mind that this is a suit for partition. Having regard to these aspects and on

the evidence on record coupled with the fact that petitioner did not adduce contra

evidence to controvert what respondent No.1 has stated and proved through her

evidence as PW1 and Exts.A1 to A3, I do not find any infirmity in the learned

Munsiff taking the view that delay is required to be condoned and exparte decree

against respondent No.1 be set aside.

4. Then the next question is whether in the absence of respondent

No.2 onwards the exparte decree against them should have been set aside.

Proviso to Rule 13 of Order IX of the Code of Civil Procedure says that where

CRP No.465/2010

3

the decree is of such a nature that it cannot be set aside as against the

defendant seeking to set aside the exparte decree only, it may be set aside as

against all or any of the other defendants also. Therefore, if the decree is of

such a nature that it cannot be set aside against one of the respondents alone,

mere fact that respondent No.2 onwards did not apply to set aside the decree

does not prevent the court from setting aside the decree as against all the

respondents. The suit is one for partition. Respondents, it is not disputed have

a joint right in the property. If there happens to be a preliminary decree for

partition against respondent No.2 onwards and respondent No.1 is able to

sustain her claim there is a possibility of divergent decisions being entered on

the same issue. Though not stated by learned Munsiff in so many words that

could be the reason why the exparte decree was set aside against all the

respondents which I find on the facts and circumstances is not illegal or irregular.

As such no interference is required with the order under challenge.

Revision Petition is dismissed. But learned Munsiff is directed to expedite

trial and disposal of the suit.

I.A.No.2186 of 2010 will stand dismissed.

THOMAS P.JOSEPH,
Judge.

cks