High Court Kerala High Court

Paulose vs Geemon on 12 November, 2010

Kerala High Court
Paulose vs Geemon on 12 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RFA.No. 331 of 2009()


1. PAULOSE, S/O.YOHANNAN,
                      ...  Petitioner
2. JOHNSON, S/O.GEORGE,

                        Vs



1. GEEMON, S/O.CHACKO,
                       ...       Respondent

                For Petitioner  :SRI.SAJU.S.A

                For Respondent  :SRI.PEEYUS A.KOTTAM

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :12/11/2010

 O R D E R

Thottathil B.Radhakrishnan

&

P.Bhavadasan, JJ.

= = = = = = = = = = = = = = = = = = = = = = = =

R.F.A.No.331 of 2009-D

= = = = = = = = = = = = = = = = = = = = = = = =

Dated this the 12th day of November, 2010.

Order

Thottathil B.Radhakrishnan, J.

1.This appeal arises from a suit filed on

18.3.2008. It is a suit for specific performance

of a contract for sale. The suit is decreed on

15.11.2008.

2.It is a matter to be recognised that the court

below has attempted to dispose of the suit within

a period of around seven months. But, the

complaint of the appealing defendants is that

they did not have the opportunity to contest the

matter by adducing appropriate evidence,

including by summoning witnesses and also for

further appropriate comparison of documents etc.

RFA331/09 -: 2 :-

3.While the plaintiff pleads that there is a

contract for sale, the first defendant denies it.

The second defendant, stated to be a relative of

the first defendant, is the transferee of the

property covered by the alleged contract. This is

the nature of the dispute.

4.The ‘B’ diary shows that on 9.4.2008, both

defendants appeared and the case was adjourned to

11.6.2008 for filing written statement. The

defendants promptly filed written statement on

11.6.2008 itself and for issues, the case was

adjourned to 21.7.2008. Following settlement of

issues on 21.7.2008, the matter was listed on

6.8.2008 and on 21.8.2010 for payment of balance

court fee. Recording that the court fee was paid

on 21.8.2008, the case was adjourned to 19.9.2008

for further steps. It appears that both sides did

not take any further steps and the matter was

listed to 10.11.2008 for trial in the special

list. We find that I.A.1578/2008 and

RFA331/09 -: 3 :-

I.A.1579/2008 were filed by the defendants along

with the schedule of witnesses. That was on the

date on which the suit stood listed for trial.

The B diary further shows that the plaintiff’s

counsel sought for adjournment on 10.11.2008 and

accordingly, the examination of P.W.1 was

adjourned to 11.11.2008.

5.With the aforesaid, we note that the documents,

which were marked on the side of the plaintiff as

Exts.A2, A3 and A8, the certified copies of sale

deeds as also a receipt and a blank cheque, were

produced before the court below only on

10.11.2008, going by the index prepared by the

lower court while it sent up the LCRs. While the

request of the defendant made on 10.11.2008

remains answered and no orders were issued on

I.A.1578/2008 and I.A.1579/2008, we may notice

that the defendant had placed two documents which

are marked as Exts.B1 and B2 as early as

11.11.2008. With the aforesaid facts being

noticed, we advert to the following statement in

RFA331/09 -: 4 :-

the memorandum of appeal filed before us:

“4) The suit was posted for trial on
10.11.2008. Advocate Santhosh
K.Sreedharan, a lawyer practicing at
Perumbavoor and Muvattupuzha courts
was appearing for the defendants in
the above matter. He was having some
physical ailments and he was not in a
position to conduct the trial of the
case. He wanted to leave the place
for urgent medical check-up. The 1st
defendant also was suffering from
high Blood Pressure and heart
ailments. He was advised complete
medical rest for 2 months. He was
staying in the house of the 2nd
defendant at Muvattupuzha. It was at
that stage the Advocate informed the
1st defendant about his difficulty in
conducting the case and advised him
to engage another counsel for the
conduct of the case. The 2nd defendant
was away in connection with his
employment. The 1st defendant even
though he was advised complete rest,
went to the office of the Advocate
and contacted him. Then he was
advised that another lawyer attached

RFA331/09 -: 5 :-

to the office of Adv.Santhosh
K.Sreedharan can be entrusted with
the case and since 1st defendant is
not in a position to attend the
court, an adjournment can be sought
for on the hearing date. Accordingly
Advocate T.E.Varkey entered
appearance for the 1st defendant.
Adv.Santhosh K.Sreedharan has having
vakalath for both the defendants. On
10.11.2008 applications were filed in
the case seeking adjournment of the
trial of the case and also for taking
some pre-trial steps which was not
taken in time. Even though the
application for pre-trial steps was
allowed, the case was taken for trial
on that day itself. The Advocate for
the appellants has to cross examine
the witnesses on the side of the
plaintiff but because of serious
illness 1st defendant could not attend
the court and give oral evidence. 2nd
defendant was not available in
station also. Since there was no oral
evidence adduced on the side of the
defendants, the trial court mainly
relying on the testimony of the
witnesses on the side of the

RFA331/09 -: 6 :-

plaintiff decreed the suit. It is
submitted that it was only because of
circumstances beyond the control of
the defendants that they could not
adduce evidence on that day.”

6.It is submitted by both sides that

Adv.Sri.Santhosh K.Sreedharan mentioned of in the

afore-quoted portion of the appeal memorandum is

now no more. There is also no serious challenge

to the fact situation disclosed by the afore-

quoted averments in the memorandum of appeal.

7.We are satisfied that in the matter of trial of

the case, the defendants did not have appropriate

opportunity to adduce evidence and contest the

suit including by appropriate cross examination

of plaintiff’s witnesses. We take this view

because going by the materials, we are impressed

that whatever was the cross examination of P.W.1

was only because of the compulsion of the

circumstances.

RFA331/09 -: 7 :-

8.For the aforesaid reasons, we set aside the

impugned decree and judgment and all further

proceedings from the stage of listing of the case

in the special list. Consequently, we remand the

suit for de novo consideration providing both

sides to take further steps and also to adduce

all evidence. It is clarified that no observation

made in this judgment will stand in the way of

the court below at the final hearing of the

matter and we have not expressed anything on the

merits. The defendants have to be given an

opportunity to further cross-examine the

witnesses already examined on the side of the

plaintiff. The evidence already on record as

evidence of P.W.1 and P.W.2 would continue on

record and the opportunity being given is to

adduce further evidence. The request of the

plaintiff that there may be an expeditious

further consideration is recorded. Appeal allowed

accordingly.

9.We find that the order of remand is not caused by

RFA331/09 -: 8 :-

any fault of the appellants, disentitling them to

refund of court fee in terms of Section 67 of Act

10 of 1960. We, accordingly, order refund of the

court fee paid on this memorandum of appeal. We

note that this matter being decided at the stage

of admission, the court fee paid is only 1/3rd of

the amount of fee due under the memorandum of

appeal. Yet, we do not find any ground to refuse

refund because the proviso to Section 69 which

applies to cases of compromise does not apply to

cases which fall under Section 67 where the court

makes an order of remand.

The parties shall appear before the court below

on 20.12.2010.

Thottathil B.Radhakrishnan,
Judge.

P.Bhavadasan,
Judge.

Sha/0712