High Court Kerala High Court

Moni Joseph @ Aleyamma vs Jagan Thomas on 26 March, 2009

Kerala High Court
Moni Joseph @ Aleyamma vs Jagan Thomas on 26 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 38134 of 2008(M)


1. MONI JOSEPH @ ALEYAMMA,
                      ...  Petitioner

                        Vs



1. JAGAN THOMAS, S/O. KURUVILA,
                       ...       Respondent

                For Petitioner  :SRI.JOHN JOSEPH VETTIKAD

                For Respondent  :SRI.C.S.MANILAL

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

 Dated :26/03/2009

 O R D E R
                         K.T.SANKARAN, J.
                ----------------------------------------
                     W.P.(C).No.38134 of 2008
                ----------------------------------------
               Dated this the 26th day of March, 2009




                             JUDGMENT

The Writ Petitioner, who is the defendant in O.S.No.27 of

2006, on the file of the court of the Principal Subordinate Judge,

Kottayam, filed an application for amendment of the written

statement. That application was allowed as per the order dated

8.8.2007. However, the petitioner/defendant did not carry out

the amendment. When the suit was included in the special list

for trial on 12.12.2008, the petitioner filed I.A.No.5034 of 2008

for permission to carry out the amendment. That application was

dismissed by the court below as per Ext.P6 order dated

15.12.2008 with costs of Rs.500/- which is under challenge in

this Writ Petition.

2. The learned counsel appearing for the respondent/

plaintiff on instructions submitted that the respondent has no

serious objection in allowing the application as such. But, his

apprehension is that the petitioner is attempting to protract the

WPC No.38134/2009 2

proceedings.

Amendment having been allowed, and the petitioner having

not carried out the amendment within time, he has filed the

present application. It is true that there are laches on the part of

the petitioner. However, in the interests of justice, I am of the

view that the application is liable to be allowed on payment of

costs to the respondent. Accordingly, Ext.P6 order dated

15.12.2008 passed by the court below is set aside. I.A.No.5034

of 2008 is allowed on condition that the petitioner shall pay a

sum of Rs.500/- as costs to the respondent. The trial court shall

expedite the trial of the suit and shall post the case in the special

list. It is assured by the learned counsel for the petitioner that

the petitioner will not request for adjournment of the case unless

it is unavoidable. This submission is recorded. Costs shall be

paid on or before 25.5.2009.

The Writ Petition is disposed of accordingly.

K.T.SANKARAN,
JUDGE
csl