High Court Kerala High Court

P.A. Moidu Haji vs The Special Tahsildar on 23 January, 2009

Kerala High Court
P.A. Moidu Haji vs The Special Tahsildar on 23 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

FAO.No. 212 of 2007()


1. P.A. MOIDU HAJI, S/O. ABDULLA,
                      ...  Petitioner

                        Vs



1. THE SPECIAL TAHSILDAR,
                       ...       Respondent

                For Petitioner  :SRI.SUBHASH CYRIAC

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :23/01/2009

 O R D E R
     KURIAN JOSEPH & P.R. RAMACHANDRA MENON, JJ.
             ------------------------------------------
                     F.A.O. No.212 OF 2007
             ------------------------------------------
          Dated this the 23rd day of January, 2009.


                         J U D G M E N T

Kurian Joseph, J.

This is an appeal filed against the order dated 07.04.2007 in

I.A.No.6/2007 in L.A.R.No.14/2003 on the file of the Sub Court,

Hosdurg. The claimant is the appellant. On the ground that the

claimant-appellant was absent before the reference court,

the reference was answered against the claimant, in the absence

of any evidence, by judgment dated 25.11.2006 in

L.A.R.No.14/2003. Thereafter, it is seen that the claimant filed

I.A.No.6/2007 under Order IX Rule 9 of the Code of Civil

Procedure to restore the reference into file. The said application

was dismissed and hence the appeal.

2. Though we fully endorse the view taken by the reference

court with regard to the conduct of the claimant before the

reference court, having regard to the fact that the reference has

F.A.O.212/07 2

not been answered on merits, the judgment has to be set aside

either in a regular appeal before this Court or in these

proceedings. In order to avoid multiplicity of proceedings, we

feel that it will be only in the interests of justice that the

appellant-claimant is given an opportunity before the reference

court to adduce evidence, on terms.

Accordingly, we set aside the order dated 07.04.2007 in

I.A.No.6/2007 in L.A.R.No.14/2003 and the judgment dated

25.11.2006 in L.A.R.No.14/2003 on the file of the Sub Court,

Hosdurg. The appellant shall appear before the reference court

on 03.03.2009. The appellant-claimant as well as the respondent

shall be given a fresh opportunity to adduce evidence.

Thereafter, the reference shall be answered within another three

months. We make it clear that in the event of any enhancement

being granted, the appellant-claimant shall not be entitled for

interest at the rate of 15% from 25.11.2006 to the date of the

judgment passed by the reference court as above. The appellant

will produce a copy of this judgment before the reference court

F.A.O.212/07 3

within a period of two weeks from today and he will also serve a

copy on the Government Pleader appearing for the respondent

before the reference court.

The appeal is disposed of as above.

KURIAN JOSEPH
JUDGE

P.R. RAMACHANDRA MENON
JUDGE

smp

F.A.O.212/07 4

KURIAN JOSEPH &
P.R. RAMACHANDRA MENON, JJ.

F.A.O. No. 212 OF 2007

J U D G M E N T

23.01.2009