High Court Kerala High Court

Padmakshiamma vs P.Abubakerkunju on 18 December, 2006

Kerala High Court
Padmakshiamma vs P.Abubakerkunju on 18 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 33491 of 2006(K)


1. PADMAKSHIAMMA, D/O. PONNAMMA,
                      ...  Petitioner

                        Vs



1. P.ABUBAKERKUNJU,
                       ...       Respondent

                For Petitioner  :SRI.R.S.KALKURA

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :18/12/2006

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

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

                              W.P.C.NO.33491 OF 2006 (K)

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

                       Dated this the 18 th  day of December, 2006.


                                          JUDGMENT

Petitioner is defendant in O.S.839/92 on the file of

IInd Additional Munsiff Court, Thiruvananthapuram. Respondent

is plaintiff. Suit was for redemption of the mortgage and

consequential reliefs. In that suit petitioner claimed benefits

under the Kerala Land Reforms Act. Suit was referred to Land

Tribunal under Section 125(3) of the Kerala Land Reforms Act.

Before that order an order of injunction was granted which was

challenged before the Appellate court in C.M.A.51/96. When the

reference case was pending before Land Tribunal, learned Munsiff

dismissed the suit for non appearance of respondent.

Subsequently reference was answered. C.M.A.51/96 disposed as

petitioner withdraw the same. Respondent filed I.A.38/03 and

51/03 before the Munsiff Court, for restoration of suit after

condoning the delay. learned Munsiff under Ext.P3 order

dismissed the application. Respondent challenged that order

W.P.C.NO.33491 OF 2006 (K)

2

before District Court, Thiruvananthapuram in C.M.A.47/04.

Under Ext.P4 order, learned District Judge allowed the appeal and

restored the suit on condition of payment of cost of Rs.1,500/-

to be paid or deposited within one week from 24.5.06.

Respondent did not deposit that amount within seven days as

directed under Ext.P4. I.A.1553/06 was filed for extending the

time for depositing the cost. Under Ext.P10 order, that was

allowed. This petition is filed under Article 227 of Constitution of

India to challenge Ext.P10 order.

2. Learned counsel appearing for petitioner was heard.

3. Argument of learned counsel appearing for petitioner

was that under Ext.P4 order, learned District Judge directed

payment or deposit of cost within one week providing that on

such payment or deposit, the suit shall be restored. The order

does not further provide that on failure to pay or deposit the

amount, the appeal will stand dismissed. Learned Additional

District Judge under Ext.P9, received payment made by the

W.P.C.NO.33491 OF 2006 (K)

3

respondent out of time and allowed the C.M.A47/04 and restored

the suit. On the facts and circumstances of the case, I do not

find any reason to interfere with the order in exercise of the extra

ordinary jurisdiction of this court under Article 227 of constitution

of India, as the bye product of the order is only justice.

M.SASIDHARAN NAMBIAR,

JUDGE.

bkn