High Court Kerala High Court

Moideenkutty vs Veeran on 29 January, 2008

Kerala High Court
Moideenkutty vs Veeran on 29 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP No. 2617 of 2001()



1. MOIDEENKUTTY
                      ...  Petitioner

                        Vs

1. VEERAN
                       ...       Respondent

                For Petitioner  :SRI.SANTHEEP ANKARATH

                For Respondent  :SRI.V.CHITAMBARESH

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :29/01/2008

 O R D E R
                                                     K.T. SANKARAN, J.

                           ...................................................................................

                                               C.R.P. No.  2617  OF  2001

                           ...................................................................................

                                         Dated this the 29th January, 2008




                                                            O R D E R

The revision petitioner filed O.S.No. 342 of 1993 on the file of the court of the

Munsiff, Ottappalam against the respondents for a declaration that the decree in O.S.

No. 56 of 1985 on the file of the Sub Court, Ottappalam is not binding on the plaintiff or

plaint schedule property. There was also a prayer for consequential injunction. When

the suit was listed for trial on 18.08.1998, the revision petitioner failed to appear. The

suit was dismissed for default. I.A.No. 1769 of 1998 was filed by the revision petitioner

under Rule 9 Order IX of the Code of Civil Procedure. That application was posted on

14.12.1998. On the ground that the petitioner was not ready and that he was absent,

I.A.No. 1769 of 1998 was dismissed by the order dated 14.12.1998. The revision

petitioner filed C.M.A.No. 2 of 1999 before the Sub Court, Ottappalam challenging the

order of the trial court. The appellate court dismissed the appeal.

2. The appellate court considered the question as to whether the petitioner was

prevented by sufficient cause from appearing in the court on 18.08.1998 and held that

the case put forward by the petitioner does not appear to be true .

3. The learned counsel for the revision petitioner submitted that the courts below

should have granted an opportunity to the petitioner to prosecute the suit on the merits.

The learned counsel for the 4th respondent submitted that there is no scope for allowing

the petitioner to prosecute the suit or to prosecute the application for restoration of the

suit in view of subsequent developments. He submitted that the 4th respondent filed

O.S.No. 58 of 2000 on the file of the court of the Munsiff, Ottappalam for a permanent

C.R.P. No. 2617 OF 2001

2

prohibitory injunction against the plaintiff and defendant Nos. 1 to 3. The first

respondent herein, viz., Veeran had filed O.S.No. 89 of 2000 before the Munsiff’s Court,

Ottappalam for a declaration that the decree in O.S.No. 56 of 1985 on the file of the

Sub Court, Ottappalam is not binding on him. It is submitted that O.S.Nos. 58 of 2000

and 89 of 2000 were tried together and were disposed of by a common judgment.

dated 19.07.2004, by which the suit filed by the 4th respondent was decreed and the

suit filed by the first respondent was dismissed. It is also submitted by the learned

counsel for the 4th respondent that the revision petitioner was a party in O.S.No. 58 of

2000 and 89 of 2000. The learned counsel for the 4th respondent also submitted that

the revision petitioner had filed O.S.No. 132 of 1993 on the file of the Munsiff’s Court,

Ottappalam for partition of the present plaint schedule property. O.S.No. 132 of 1993

was dismissed for default on 18.08.1998 and that decision has become final. The

learned counsel for the 4th respondent submitted that in the light of subsequent

developments no useful purpose would be served by restoration of the present suit,

viz. O.S.No. 342 of 1993. The learned counsel also pointed out that O.S.No. 342 of

1993 was filed before the Munsiff’s Court, while the decree in respect of which the

declaration was sought, was passed by the Sub Court and therefore, the suit is hit by

Section 41(b) of the Specific Relief Act .

4. It is not necessary to decide the aforesaid contentions in this revision. I am

of the view that an opportunity could be granted to the petitioner to prosecute I.A.No.

1769 of 1998. Granting of such an opportunity is not unconditional. The petitioner has

to pay a sum of Rs. 1500/- (Rupees one thousand and five hundred only) as cost to

the 4th respondent within a period of one month from today. If he fails to pay the cost,

the Civil Revision Petition will stand dismissed.

C.R.P. No. 2617 OF 2001

3

For the aforesaid reasons, the order dated 14th December, 1998 passed by the

trial court and the judgment dated 22nd May, 2001 passed by the lower appellate court

are set aside. I.A.No. 1769 of 1998 is restored to file on condition that the petitioner

shall pay a sum of Rs. 1500/- as cost to the 4th respondent within a period of one month

from today. On payment of the cost, the trial court shall dispose of I.A.No. 1769 of 1998

on the merits. It is made clear that the 4th respondent would be entitled to raise all the

contentions, which are referred to above, before the trial court.

K.T. SANKARAN,

JUDGE.

lk

C.R.P. No. 2617 OF 2001

4

K.T. SANKARAN, J.

………………………………………………..

C.R.P. No. 2617 OF 2001

…………………………………………………

Dated this the 29th January, 2008

O R D E R