High Court Kerala High Court

P.M.Pramod vs N.V.Parameswaran on 30 July, 2008

Kerala High Court
P.M.Pramod vs N.V.Parameswaran on 30 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22916 of 2008(C)


1. P.M.PRAMOD, S/O.,LATE P.M.KURUP
                      ...  Petitioner
2. SHEENA

                        Vs



1. N.V.PARAMESWARAN
                       ...       Respondent

                For Petitioner  :SRI.P.R.SREEJITH

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :30/07/2008

 O R D E R
                    M.SASIDHARAN NAMBIAR, J.

                      -------------------------------

                       W.P.(C) No.22916 of 2008

                      -------------------------------

                     Dated this the 30th July, 2008.

                           J U D G M E N T

Petitioners are the defendants in O.S.No.291 of 2002

and O.S.No.217 of 2003, on the file of Sub Court, Kozhikode. Petitions

were filed respectively by the petitioners in the two suits to set aside

the ex parte decree passed against them. Petitions were originally

allowed by the court directing payment of cost of Rs.5000/= and

deposit of Rs.50,000/= as security. Petitioners challenged that order

before this Court in W.P.(C) No.21738 of 2007 contending that cost

awarded is excessive and the direction for cash deposit is

unsustainable. This Court under Ext.P1 judgment dated 2.8.2007

modified the order and reduced the cost to Rs.2500/= and also

permitted petitioners to furnish security, instead of cash deposit.

Petitioners thereafter deposited the cost and also furnished security.

Security was found to be insufficient. Consequently, petitions were

dismissed. This petition is filed under Article 227 of the Constitution

of India challenging the order dismissing the applications filed under

Rule 13 of Order IX of Code of Civil Procedure.

W.P.(C) No.22916 of 2008

2

2. The learned counsel appearing for the petitioners

was heard.

3. The argument of the learned counsel is that as

Ext.P3 order passed by learned Sub Judge in I.A.No.4092 of 2007,

finding that security furnished is not sufficient, cannot be challenged in

appeal, petition under Article 227 of the Constitution of India is filed,

though appeal is provided against an order dismissing the application

under Order IX Rule 13 of Code of Civil Procedure.

4. The order passed dismissing an application under

Order IX Rule 13 of Civil Procedure Code to set aside the ex parte

decree is appealable, as provided under Order XLIII Rule 1 of Code of

Civil Procedure. Therefore, remedy of the petitioners as against

dismissal of the applications is to file an appeal. For the reason that

Ext.P3 order passed in I.A.No.4092 of 2007 is not appealable,

petitiners are not entitled to challenge the order passed under Order

IX Rule 13 of Code of Civil Procedure, by filing a petition under Article

227 of the Constitution of India. Ext.P3 order passed in I.A.No.4092 of

2007 is an order recording that security furnished is not sufficient. In

such circumstances, while challenging the order passed by the Sub

W.P.(C) No.22916 of 2008

3

Judge under Order IX Rule 13 of Code of Civil Procedure, petitioners

are entitled to challenge Ext.P3 order also. With liberty to file an

appeal as against the orders dismissing the applications filed under

Order IX Rule 13 of Code of Civil Procedure, this petition is dismissed.

M.SASIDHARAN NAMBIAR,
JUDGE

nj.