High Court Kerala High Court

P.R.Gopalakrishnan vs Bank Of India on 30 November, 2010

Kerala High Court
P.R.Gopalakrishnan vs Bank Of India on 30 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP(C).No. 927 of 2010(O)



1. P.R.GOPALAKRISHNAN
                      ...  Petitioner

                        Vs

1. BANK OF INDIA
                       ...       Respondent

                For Petitioner  :SRI.J.S.AJITHKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :30/11/2010

 O R D E R
                   THOMAS P JOSEPH, J.

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

                      O.P(C).No.927 of 2010

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

             Dated this 30th day of November, 2010

                            JUDGMENT

Plaintiff in O.S.No.229 of 2002 of the court of learned

Additional Sub Judge-I, Thiruvananthapuram is the petitioner

before me challenging Ext.P8, common order to the extent it

concerned dismissal of I.A.No.4583 of 2006. Petitioner is an

Advocate practising in the courts at Thiruvananthapuram and

sued the defendants for realisation of his professional fee and for

damages. Respondent was impleaded as defendant No.12. In the

course of the suit petitioner filed application to serve

interrogatories on the respondent and that application was

allowed. Pursuant to that order, respondent filed Exts.P2 and P3,

counter affidavits. Petitioner was not satisfied with the said

affidavits and thereon requested the court to direct respondent to

file proper affidavit and produce documents. Petitioner says that

accordingly, court directed respondent to file proper affidavit and

produce documents but in spite of repeated directions and giving

sufficient opportunity respondent did not comply with the said

orders. Thereon, petitioner filed Ext.P5, I.A.No.4583 of 2006 for

examination of respondent/defendant No.12 on Exts.P2 and P3,

O.P(C).No.927 of 2010
: 2 :

counter affidavits filed on its behalf. Petitioner also filed

I.A.No.1451 of 2010 for examination of defendant No.1. Yet

another application filed is Ext.P7, intended to strike off defence

of respondent/defendant No.12 for alleged non compliance of the

order to file proper affidavit and produce documents. Learned

counsel contends that in the meantime petitioner was examined

as PW1 on 28-01-2009 and the case was posted on 09-02-2009

for further evidence. Now, before examination of witnesses on

the side of petitioner is completed the court has posted the case

for evidence of defendants. Challenge is to Ext.P8, order to the

extent it concerned Ext.P5, I.A.No.4583 of 2006. Learned counsel

has contended that under Rule 2 of Order XIX and Rules 11 and

21 of Order XI of the Code of Civil Procedure (for short, “the

Code”) court ought to have exercised the discretion in favour of

petitioner to permit him cross examine respondent regarding

Exts.P2 and P3, counter affidavits. Learned counsel has also

placed reliance on the decision in Jortin Antony Vs. Sree

Padmanabha D. Marthanda Varma (2001(1) KLT 511) and

Suresh Babu Vs. Food Corporation of India (2007(4) KLT

135).

O.P(C).No.927 of 2010
: 3 :

2. Ext.P8, order to the extent I.A.No.1451 of 2010 for

examination of defendant No.1 was dismissed, is not under

challenge. Challenge is to the dismissal of Ext.P5, I.A.No.4583 of

2006. No doubt, it is not as if under no circumstances a party

has no right to cross examine the opposite party but normally a

party is not allowed to examine the opposite party as his witness.

It depends on the facts and circumstances of each case whether

such a power should be exercised and court should permit the

party to examine the opposite party as witness of his side. Under

Rule 2 of Order XIX of the code where the court is authorised to

take evidence by affidavit, the court has the discretion to permit

a party to cross examine the opposite party on the affidavit he

has sworn. It is not as if the party has a right for examination of

the deponent but, it is a case where the court is vested with the

power to summon deponent for examination. It is not disputed

that a reply to the interrogatories can be in the form of affidavit

as stated in Rule 11 of Order XI of the Code. If that be so, it is not

a case where petitioner has any right for examination of

respondent on the counter affidavit.

3. Learned Sub Judge has stated reasons why cross

examination of respondent is not to be permitted. That discretion

O.P(C).No.927 of 2010
: 4 :

having been exercised by the court below in the proper manner, I

do not think that it is case where this court should exercise

supervisory jurisdiction under Article 227 of the Constitution.

The challenge to the common order to the extent it concerned

dismissal of I.A.No.4583 of 2006 has to fail.

4. Learned counsel submits that Ext.P7, application to

strike off defence of respondents as provided under Rule 21 of

Order XI of the Code is pending consideration before the learned

Sub Judge. If any such application is pending necessarily learned

Sub Judge has to dispose of that application as provided under

law and I direct learned Sub Judge to do so.

5. Yet another grievance aired by learned counsel is that

even before evidence of petitioner was completed the case is

posted for evidence of defendants. Learned counsel contends that

the case is posted for evidence of defendants this day. Learned

counsel has invited my attention to Ext.P4, witness list where

sixteen witnesses are seen cited on the side of petitioner.

Learned counsel requested that petitioner may be given

opportunity to adduce evidence. I direct learned Sub Judge to

give opportunity to the petitioner to adduce his evidence. If

necessary, it will be open to the petitioner to seek review of any

O.P(C).No.927 of 2010
: 5 :

order posting the case for evidence of defendants and seek

opportunity for examination of his witness. If any such

application is filed learned Sub Judge shall consider that

application and pass appropriate orders after hearing counsel for

respondent and other defendants as well.

This petition is disposed of as above.

(THOMAS P JOSEPH, JUDGE)

Sbna/-