High Court Kerala High Court

P.C.Mathew vs Rarichakandiyil Prabhakaran on 25 November, 2008

Kerala High Court
P.C.Mathew vs Rarichakandiyil Prabhakaran on 25 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15357 of 2006(C)


1. P.C.MATHEW, AGED 42 YEARS,
                      ...  Petitioner

                        Vs



1. RARICHAKANDIYIL PRABHAKARAN,
                       ...       Respondent

2. KANNAM VEETTIL SURENDRAN,

3. KANNAM VEETTIL SYAM SUNDER,

4. NAMBIYAMBARAMBATH SHOBITH RAJ,

                For Petitioner  :SRI.C.P.MOHAMMED NIAS

                For Respondent  :SRI.R.BINDU (SASTHAMANGALAM)

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :25/11/2008

 O R D E R
               K.P. Balachandran, J.
            --------------------------
             W.P.(C)No.15357 of 2006 C
            --------------------------

                     JUDGMENT

Petitioner is the defendant in O.S.No.100/04 on

the file of the II Additional Munsiff’s Court,

Kozhikode. The suit is one for damages for

malicious prosecution. A petition for amendment of

the plaint was filed by the respondents, who were

the plaintiffs in the suit, which, according to the

petitioner, was in an attempt to see that question

of limitation is circumvented and therefore, the

amendment was opposed by filing a counter. But,

however, the court below allowed the amendment by

Exhibit P4 order. Though the prayer in the writ

petition is to set aside Exhibit P4 order or in the

alternative to direct the court below to re-hear

the amendment application (I.A.No.834/06), counsel

for the petitioner submits that petitioner was

constrained to file this writ petition advancing

such a prayer, as the court below, while allowing

amendment of the plaint, has made an observation to

WPC 15357/06 2

the effect that the suit is not barred by

limitation. According to him, he does not find

fault with for having allowed the amendment of the

plaint, but at the same time, the question as to

whether the suit is barred by limitation is a

matter to be decided after raising issues and

adducing evidence and on the materials that are

furnished before court and that in view of the

observations in Exhibit P4 order, petitioner may

not be estopped from raising contentions in the

suit that the suit is barred by limitation.

2. Counsel for the respondents submits that

the question of limitation was considered by the

court only because it was so argued by the counsel

for the petitioner and that in fact such an

observation would not have been warranted while

allowing the amendment application. In the

circumstances, I order that the observations made

by the court below as regards the applicability or

otherwise of the bar of limitation to the claim in

WPC 15357/06 3

the suit will not affect the contentions of the

defendant that may be raised by an issue in the

suit and that the court below will have to enter

finding on that issue, considering the pleadings

and evidence that may be adduced at the time of

trial untrammeled by any of the observations made

in Exhibit P4 order of the court below.

The writ petition is disposed of as above.

25th November, 2008 (K.P.Balachandran, Judge)
tkv