High Court Kerala High Court

P.Ahammed vs Athayakunninmal Mariyakutty on 22 May, 2009

Kerala High Court
P.Ahammed vs Athayakunninmal Mariyakutty on 22 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

FAO.No. 74 of 2009()


1. P.AHAMMED, S/O.KADIRI,
                      ...  Petitioner
2. KUNNUMMAL NAFEESA ALIAS NAABISA,

                        Vs



1. ATHAYAKUNNINMAL MARIYAKUTTY,
                       ...       Respondent

2. KANHIRAMANNIL SUIBEENA ALIAS

3. DO. DO. RAJITHA, DO. DO.

4. KANHIRAMANNIL SAFIYA, DO.KADIRI,

                For Petitioner  :SRI.P.V.KUNHIKRISHNAN

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

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :22/05/2009

 O R D E R
                      V. RAMKUMAR, J.
                  = = = = = = = = = = = = =
                     F.A.O.No.74 of 2009
                 = = = = = = = = = = = = = =
              Dated this the 22nd day of May, 2009

                          JUDGMENT

Defendants 1 and 2 in O.S.No.9 of 2002 on the file of the

Munsiff’s Court, Quilandy are the appellants in this appeal. The

said suit filed by respondents 1 to 3 herein was one for a

declaration and injunction in respect of the plaint schedule

properties . As per judgment and decree dated 19.1.2007, the

trial court decreed the suit. Aggrieved by the decree, the

appellants herein preferred an appeal before the Sub Court,

Koyilandy as A.S.No.43 of 2007 . After completion of service of

summons to the respondents in the appeal, the appeal was

posted for hearing on 18.8.2008. On that day, Advocate

Sri.K.P.Damodaran Nambiar, a senior lawyer from Kozhikode

who was appearing for the appellants was unable to appear

before the Subordinate Judge, Koyilandi as he was engaged in

another case at Kozhikode. An application was filed by the

applicants before the Subordinate Judge, Koyilandi seeking an

adjournment of the hearing. The case was adjourned to

F.A.O.No.74 of 2009
2

22.8.2008. On that day since the 1st appellant was allegedly laid

up and the second appellant who is his wife was allegedly

attending on the the 1st appellant, they were unable to go to

Kozhikode and consequently the appellants and their lawyer

from Kozhikode were unable to appear before the Subordinate

Judge at Koyilandi,. The appeal was therefore dismissed for

default under Order 41 Rule 17 C.P.C. Even though an

application for re-admission of the appeal dismissed for default

was filed as I.A.No.1360 of 2008 by invoking Rule 19 of Order 41

C.P.C, the lower appellate court, as per the impugned order

dated 22.11.08, dismissed the said application holding, inter alia,

that there was no medical evidence produced to show that the 1st

appellant was not well and also holding that the appellants were

guilty of gross negligence in the conduct of the case. Hence this

appeal.

2. Eventhough senior Advocate Sri.S.V.Balakrishna Iyer,

appearing on behalf of respondents 1 to 3/plaintiffs, submitted

that there is absolutely no bona fide either in the appeal or in the

alleged reason put forward in support of I.A.No.1360 of 2008,

being a first appeal in which the appellants had a right to be

F.A.O.No.74 of 2009
3

heard on facts after a re-appraisal of the oral and documentary

evidence in the case, I am of the view that the appellants should

be given an opportunity to have the appeal disposed of on merits.

The view taken in Raghavan Pillai v. Thomas (2009(2) KLT

(SN)53 is also along the same lines as above. Accordingly,

I.A.No.1360 of 2008 filed by the appellants before the court

below for re-admission of the appeal which was dismissed for

default shall stand allowed and A.S.No.43 of 2004 shall stand

restored to file. Being an appeal of the year 2007, the learned

Subordinate Judge shall give some priority to the appeal which

shall be disposed of as expeditiously as possible. The parties

shall appear before the lower appellate court without any further

notice on 15.6.2009.

Dated this the 22nd day of May , 2009.

V. RAMKUMAR, JUDGE

sj