High Court Kerala High Court

Ouseph Chacko vs Jose Philip @ Joseph Thayyil on 4 January, 2010

Kerala High Court
Ouseph Chacko vs Jose Philip @ Joseph Thayyil on 4 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37703 of 2009(O)


1. OUSEPH CHACKO, PONTHALLOOR PARAMBIL,
                      ...  Petitioner

                        Vs



1. JOSE PHILIP @ JOSEPH THAYYIL,
                       ...       Respondent

2. PHILIP LUKA, THAYYIL ONASSERIL,

3. CHACKO PHILOMINA,

4. CHACKO ANNA, D/O. OUSEPH CHACKO,

                For Petitioner  :SRI.P.R.VENKETESH

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :04/01/2010

 O R D E R
                   S.S.SATHEESACHANDRAN, J.
                  -----------------------------------
                  W.P.(C).No.37703 of 2009 - O
                   ---------------------------------
              Dated this the 4th day of January, 2010

                           J U D G M E N T

Writ petition is filed seeking the following reliefs:

“To issue a writ or order setting aside Ext.P6 and

dismissing Ext.P3.”

2. Petitioner is the first defendant in O.S.No.65 of 1978

on the file of the Munsiff Court, Ettumanoor. Respondents 1 and

2 are the additional second and third plaintiffs in the above suit

which is one for declaration of title and other reliefs. Previously,

the suit had been decreed after full fledged trial negativing the

contentions raised by the defendants. In the appeal the dismissal

of the suit was reversed directing reconsideration of the matter.

Some observations were also made in the judgment rendered by

the appellate court that the plaintiffs can move for amendment

for recovery of possession as well. After remand, the plaintiffs

applied for amendment to have additional relief of recovery of

possession and also correcting the boundary descriptions of the

plaint property. Though objections to that application were filed

by the defendant the learned Munsiff passed Ext.P6 order

W.P.(C).No.37703 of 2009 – O

2

allowing the amendment application expressing a view that no

serious objection was raised to the amendment is the grievance

espoused in the writ petition for the reliefs sought for invoking

the supervisory jurisdiction vested with this Court under Article

227 of the Constitution of India.

3. I heard the learned counsel for the petitioner.

4. Ext.P6 is the order passed by the learned Munsiff.

Ext.P6 reads thus:

“No serious objections. Hence allowed.”

Suit is seen instituted as early in 1978 and the amendment

application was moved by the plaintiff in 2009, that too based on

some observations stated to have been made in the judgment

rendered by the appellate court in 1991. Ext.P4 is the copy of

the objections purported to have been filed by the petitioner/first

defendant to the amendment application. Objections are seen

filed on 21.11.2009, the date on which Ext.P6 order was passed

by the learned Munsiff. Ext.P5 is the copy of the objections filed

by the other set of defendants. It is not clear whether these

objections were before the court when the learned Munsiff

W.P.(C).No.37703 of 2009 – O

3

considered Ext.P3 application moved by the plaintiffs. Even if the

objections were not before the court a reasoned order whether

the amendment is allowable or not is expected from the court

especially when such an amendment has been sought for long

after the judgment rendered by the appellate court. I do not

want to express any opinion on the merit or correctness of Ext.P6

order though I find that learned Munsiff was not justified in

disposing the application without stating the reasons for allowing

the amendment applied for. It is open to the petitioner/first

defendant to move a review application against Ext.P6 order in

case his objections were canvassed but not considered while

passing of Ext.P6 order passed by the learned Munsiff. If any

such review petition is filed within three weeks from the date of

receipt/production of a copy of this judgment, and, if the learned

Munsiff is satisfied that Ext.P6 order has been passed despite

raising of the objections canvassed under Ext.P4 by the first

defendant, review petition shall be considered and disposed on

merits in accordance with law.

W.P.(C).No.37703 of 2009 – O

4

Subject to the observations made above and reserving the

right of the petitioner to move a review petition within the time

fixed above, the writ petition is disposed. Hand over a copy of

the judgment to the learned counsel for the petitioner and send a

copy to the court concerned forthwith.

S.S.SATHEESACHANDRAN,
JUDGE.

bkn/-