High Court Kerala High Court

Manoj vs Thrissur Municipality on 19 August, 2008

Kerala High Court
Manoj vs Thrissur Municipality on 19 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

FAO.No. 184 of 2005()


1. MANOJ, S/O.ABOOBACKER,
                      ...  Petitioner

                        Vs



1. THRISSUR MUNICIPALITY,
                       ...       Respondent

2. SECRETARY, THRISSUR MUNICIPALITY,

3. STATE BANK OF INDIA,

4. MAIMOONA, W/O.LATE ABOOBACKER,

5. SUJITHA, D/O.LATE ABOOBACKER,

                For Petitioner  :SRI.M.S.KALESH

                For Respondent  :SRI.K.B.MOHANDAS

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :19/08/2008

 O R D E R
          P.R.RAMAN & T.R.RAMACHANDRAN NAIR, JJ.

                    ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~
                         F.A.O. No.184 of 2005
                    ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~

                Dated this the 19th day of August, 2008

                          J U D G M E N T

RAMAN, J.

This is an appeal by plaintiff No.3 in O.S.No.737/1999 before

the Sub-ordinate Judges Court, Thrissur, against an order passed by

the court below in an application to set aside the ex parte order, and

for restoration and also to condone the delay in filing the said

application. Since there was a delay in filing this appeal, notice was

ordered. Service is complete and after hearing the parties we

condoned the delay, and when the matter came up for admission on

18/08/2008, we directed the appellant to serve a copy of the appeal

memorandum on the counsel appearing for the respondents.

2. The suit O.S.No.737/1999 was originally instituted by the

father of the appellant for an injunction. He died during the pendency

of the suit and the appellant along with his sister and mother got

impleaded as legal heirs to continue the suit.

3. Thereafter, when the case was posted for evidence before

the court below, the counsel for the appellant/plaintiff submitted ‘no

instruction’ and the same was dismissed for default. Later, an

application was filed for restoration of the suit. Since there was a

delay of 300 days, a petition for condonation of delay was also filed.

The delay was not condoned. Consequently the application for

F.A.O.No. 184 of 2005 -: 2 :-

restoration was also dismissed. We have perused the order of the

court below. The court below proceeded on the premise that since

the counsel submitted ‘no instruction’, he has no locus standi to file

the I.A. We cannot agree with this. May be the appellant’s/plaintiffs’s

counsel before the court below had no instruction at the time of taking

evidence. But, it cannot be said that he has no locus standi.

especially when he received instructions and filed I.A based on such

instruction. That court ought to have considered the matter on merits.

4. In the circumstances, the order impugned passed by the

court below in I.A.No.847/2004 and I.A.No.846/2004 are set aside,

and the matter is remanded to be reconsidered afresh by the court

below and pass orders on merits.

F.A.O is allowed as above. The parties shall appear before the

court below on 17/09/2008.

P.R.RAMAN,
Judge

T.R.RAMACHANDRAN NAIR,
Judge
ms