High Court Kerala High Court

Mary vs Joy on 11 December, 2009

Kerala High Court
Mary vs Joy on 11 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 62 of 2005()


1. MARY, KOLENCHERY VEETTIL,
                      ...  Petitioner

                        Vs



1. JOY, S/O.KUNJUVAREETH,
                       ...       Respondent

                For Petitioner  :SRI.DINESH R.SHENOY

                For Respondent  :SRI.S.V.BALAKRISHNA IYER (SR.)

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :11/12/2009

 O R D E R
                           THOMAS P JOSEPH, J.
                     ----------------------------------------
                           R.S.A.No.62 of 2005G
                      ---------------------------------------
                Dated this 11th day of December, 2009

                                  JUDGMENT

The second appeal arises from judgment of learned Additional

District Judge, North Paravur in A.S.No.166 of 2002 dismissing that

appeal consequent to dismissal of I.A.No.493 of 2002 to condone the

delay of 1523 days in preferring the appeal.

2. The fight is between brother and sister, for partition. The

sister filed a suit for partition of 3 items of properties claiming that she

has half share in those properties along with the respondent/brother.

Suit was resisted by the respondent. Trial court observed that

appellant’s father assigned another item of land to the appellant as per

Ext.B1 and hence she is not entitled to partition of the properties

scheduled in the suit. Accordingly the suit was dismissed. After 1523

days appellant preferred A.S.No.166 of 2002 with the application

above referred for condonation of delay. That application did not find

favour with learned Additional District Judge, it was dismissed and

consequentially the appeal also was dismissed. Hence the second

appeal on the substantial question of law whether first appellate court

has not failed in applying the principles of law settled by the apex

court in the matter of consideration of the application for condonation

of delay. Learned counsel for appellant would contend that on the

facts and circumstances stated by appellant in the affidavit in support

R.S.A.No.62 of 2005 2

of application first appellate court ought to have taken a liberal view in

deciding whether sufficient cause is made out to condone the delay.

Learned counsel referred me to the circumstances under which delay

happened to be caused. Learned Senior Advocate appearing for

respondent while opposing the appeal contended that appellant was

very much aware of Ext.B1 and the nature of transaction made

thereunder. There was no possibility or occasion for her being mislead

by Ext.B1 as claimed by her. There was contumacious delay and

negigence on the part of the appellant. Learned Senior Advocate

submitted that condonation of delay at this distant point of time will

result in cruelty to the respondent.

3. The claim is for partition of 3 items of properties referred to

in the plaint schedule. It is not disputed that father of the parties had

executed Ext.B1 styled as a usufructuary mortgage in favour of the

appellant (which is the subject matter of O.S.No.336 of 1999 between

the same parties in the court of learned Munsiff, Aluva). Appellant

would say that trial court while dismissing the suit for partition

observed that property covered by Ext.B1 has been given to her share

by the father and hence she is not entitled to get any further share in

the suit properties. Further case of appellant is that on getting a copy

of that judgment, she had taken it to lawyer at Chennai where she is

staying, who advised her that if the property covered by Ext.B1 has

R.S.A.No.62 of 2005 3

been given to her as her share and if she is satisfied by that property,

it may not be necessary for her to proceed with the suit for partition.

Appellant was under the impression that she got assignment of 40

cents as per Ext.B1. Under that impression she accepted the advise

given by the lawyer at Chennai. While so there was attempt on the

part of respondent to trespass into the 40 cents covered by Ext.B1 and

thereon she filed O.S.No.336 of 1999 seeking injunction against

respondent trespassing into the property. When that case came for

trial there was a suggestion for settlement by the learned Munsiff and

from the discussion appellant learned that she was not given absolute

right over 40 cents as per Ext.B1 but, it was only a usufructuary

mortgage for a period of five years. Then she got legal advise from her

lawyer at Ernakulam concerning the feasibility of preferring appeal

against judgment and decree of learned Munsiff in O.S.No.707 of 1994.

She got legal advise that as per Ext.B1, what is given to her is only a

usufructuary mortgage which is liable to be redeemed on the expiry of

period mentioned therein and on getting legal advise in that way she

preferred A.S.NO.166 of 2002 with the application to condone the

delay. Thus, there happened to be delay of 1523 days. It is stated

that there was no willful latches on the part of appellant. It is

requested that the delay in the circumstance may be condoned. The

application was opposed by respondent contending that statements in

R.S.A.No.62 of 2005 4

the affidavit are incorrect and that there was no possibility of appellant

being mislead by the recitals in Ext.B1. Learned Senior Advocate

appearing for respondent would submit that there was no possibility of

appellant being in possession of the property covered by Ext.B1 in the

nature of the contention she has raised in O.S.No.336 of 1999. It is

also submitted by learned Senior Advocate that nature of the

proceedings in O.S.No.336 of 1999 would show that the suit is nothing

but a luxury for appellant. Learned Senior Advocate submits that

O.S.No.336 of 1999 ended in dismissal for default and the counter

claim was allowed. Appellant filed I.A.No.1346 of 2003 for restoration

of the suit and to set aside decree on the counter claim. That

application was dismissed on 11-12-2003. Thereafter, appellant filed

I.A.Nos.488 of 2005 and 489 of 2005 for restoration of I.A.No.1346 of

2003 and to condone the delay in filing I.A.No.488 of 2005. Those

applications were opposed by respondent. Those applications ended in

dismissal for default. Then came I.A.No.663 of 2005 from the side of

appellant to restore I.A.Nos.488 of 2005 and 489 of 2005. That

application was dismissed on 30-07-2005 against which appellant filed

C.R.P.No.581 of 2006. This court was inclined to allow I.A.No.663 of

2005 and accordingly disposed of C.R.P.No.581 of 2006 subject to

terms and conditions. Learned Senior Advocate submits that

C.R.P.No.581 of 2006 was allowed and the matter was sent back to the

R.S.A.No.62 of 2005 5

trial court for consideration of I.A.Nos.488 of 2005 and 489 of 2005.

Learned Senior Advocate submits that those applications were allowed

by learned Munsiff on terms but, the terms were not complied and

hence the same were dismissed, as information has been given to the

Senior Advocate by the party. Learned counsel for appellant was not

able to say what exactly is the position of I.A.Nos.488 of 2005 and 489

of 2005. Any way, that matter ends there.

4. Now the question for consideration is whether appellant

has shown sufficient cause in filing the appeal after 1523 days. I

stated the circumstances under which delay according to the appellant

happened to be caused. It is now not disputed that as per Ext.B1 what

was created by the father is only a usufructuary mortgage for a period

of five years and to redeem that mortgage respondent has made the

counter claim in O.S.No.336 of 1999. Going by the judgment of

learned Munsiff in the present suit it would appear that the item of land

referred in Ext.B1 was given to the appellant as her share in the

property of her father. It is that judgment which appellant says, she

had taken to her lawyer at Chennai for legal opinion and she was told

that if she is satisfied with that property she need not pursue the suit

for partition. I have gone through the judgment of learned Munsiff and

find observations which are to the effect that property covered by

Ext.B1 has been given to the appellant as her share in the property of

R.S.A.No.62 of 2005 6

her father. That being the fact presented to the lawyer at Chennai it is

possible that appellant was given the advise that if she were satisfied

with that property, she need not pursue the suit for partition. To that

extent there is some justification in the case pleaded by the appellant.

5. But, even if it is assumed that sufficient cause has been

made out by the appellant, court is not bound to condone the delay.

When sufficient cause is shown, court gets the discretionary power to

condone the delay. I found that there was some justification for

appellant not pursuing the demand for partition. Then I am to consider

whether discretion in the matter of condonation of delay has to be

exercised in favour of the appellant. Though, it has no direct bearing

on the issue, I am also to bear in mind the way O.S.No.336 of 1999 was

conducted by the appellant. I referred to the successive dismissal for

default in that case and appellant coming to this court with

C.R.P.No.581 of 2006 to reopen the latest of the applications she

preferred and which was dismissed, according to learned counsel for

appellant on merit. In this case, the delay involved is of 1523 days.

while exercising the discretion this court is also to consider the

difficulty to which the party in whose favour the verdict has been made

has to suffer. Learned Senior Advocate for the respondent submits

that respondent comes from poor financial situations. The litigation

stated in the year 1994 and in the year 2009 a request is being made

R.S.A.No.62 of 2005 7

to set aside the order of learned Additional District Judge refusing to

condone delay. I must bear in mind the agony and difficulties

undergone by the respondent. Minor latches and delay on the part of

the appellant so far as it does not amount to contumacious latches and

negligence has to be condoned if necessary by awarding costs. It is so

held by Justice V.R.Krishna Iyer in Sreedhara Kurup Vs. Mickel

(1968 KLT 599). Learned Judge has observed about the policy that

the court must bear in mind in dealing with the applications in the

following lines.

“It is largely a matter of wise discretion to be

exercised by the Court bearing in mind the wholesome

principle that the right of a party to be heard should be

negatived only if there is gross negligence or gross

carelessness and that is some steps have been taken

and application for restoration has been made with

some diligence and some evidence adduced making out

a sufficient cause for absence, restoration should be

ordered, minor misconduct or latches being corrected by

the common curative of costs. This brooding spirit of

natural justice must be in the background while

ascertaining whether there is sufficient cause. A strict

and narrow construction defeats the ends of justice

which can be reached only after a fair fight between the

disputants.”

As above stated, the brooding spirit of natural justice should be in the

background while ascertaining whether there is sufficient cause and

R.S.A.No.62 of 2005 8

having regard to the principles referred to in the decision referred

supra I am inclined to think that appellant has to given an opportunity

to contest the appeal but on heavy terms of cost considering the

inconvenience and difficulties being caused to the respondent.

Considering the facts and circumstances of the case I fix the cost

payable to the respondent at Rs.7500/-. While considering the request

for condonation of delay learned District Judge has not referred to the

relevant aspects laid down in the decision referred above. The

substantial question of law framed above is answered accordingly.

Resultantly second appeal is allowed in the following lines:

(i) Judgment and decree under challenge will

stand set aside and I.A.No.493 of 2002 will stand allowed

on condition that appellant paid to the respondent through

the Senior Advocate appearing for him in this court/deposit

for payment to the respondent in this court the sum of

Rs.7500/- (Rupees Seven Thousand Five Hundred Only) by

way of cost within one month from this day.

(ii) In case of non compliance of condition referred

to above this appeal will stand dismissed in confirmation of

the judgment and decree of the learned Additional District

Judge.

(iii) In case condition No.1 is complied the matter

R.S.A.No.62 of 2005 9

will stand remitted to the court of learned Additional

District Judge, North Paravur who shall hear the appeal

under Order 41 Rule 11 of the Code of Civil Procedure and

pass appropriate orders.

(iv) In case condition No.1 is complied as aforesaid

appellant shall appear in the court of learned Additional

District Judge on 11-02-2010. I make it clear that it will be

open to the respondent also to appear before learned

District Judge on that day so that, in case learned District

Judge is inclined to admit the appeal, the delay in sending

notice to the respondent can be avoided.

Post the appeal on 12-01-2010.

THOMAS P JOSEPH,
JUDGE

Sbna/