High Court Kerala High Court

Puthussery Parambil Fathimmu … vs Mammi on 29 July, 2009

Kerala High Court
Puthussery Parambil Fathimmu … vs Mammi on 29 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21448 of 2009(O)


1. PUTHUSSERY PARAMBIL FATHIMMU ALIAS
                      ...  Petitioner

                        Vs



1. MAMMI, S/O.THARAKKAL KUNJI MARAKKAR,
                       ...       Respondent

2. YOUSAF, S/O.MOIDEEN,

                For Petitioner  :SRI.JAMSHEED HAFIZ

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :29/07/2009

 O R D E R
                    S.S.SATHEESACHANDRAN, J.
                   -----------------------------------
                   W.P.(C).No.21448 of 2009 - O
                    ---------------------------------
                Dated this the 29th day of July, 2009

                           J U D G M E N T

The writ petition is filed seeking the following reliefs:

“i) To issue a direction to the lower court to

dispose of the matter before 5.8.2009 on any day as

pleased by this Honourable Court.

ii) To issue a writ of mandamus or any other

appropriate writ or direction to the lower court to

relist the matter to some other date in the event of

dismissal of Exts.P8 to P11 providing the opportunity

to challenge the same before this Honourable Court.

iii) To issue a writ of mandamus or other writ or

direction to remove the matter from list and to relist

in next consequent month.”

2. Petitioner is the plaintiff in O.S.No.214/2001 on the

file of the Munsiff Court, Tirur. Suit is one for perpetual

prohibitory injunction. On the death of the second defendant in

the suit, petitioner moved an application for impleadment of his

legal heirs. That was allowed by the trial court. But it was

challenged by the other co-defendants in the suit that they had

not been given notice of the impleading petition. This Court after

W.P.(C).No.21448 of 2009 – O

2

setting aside the order directed the court below to examine the

matter afresh and pass appropriate orders. Pursuant thereto, the

learned Munsiff after hearing both sides, dismissed the

application for impeadment of the legal heirs. Now, admittedly,

the case has been included in the special list for trail. At this

stage, petitioner has filed a number of applications, one for

amending the plaint to have an additional relief of declaration of

title, another for impeading the legal heirs of the deceased

second defendant as additional defendants under Order I Rule 10

CPC, yet another for appointment of a commission and another

application for removing the case from the list. After filing such

applications, the petitioner has approached this Court and filed

this petition seeking issue of a direction/orders to the court below

to consider his applications before the trial of the case is

proceeded, invoking the supervisory jurisdiction vested with this

Court under Article 227 of the Constitution of India.

3. I heard the counsel for the petitioner.

4. Having regard to the submissions made and the facts

and circumstances presented with reference to the materials

W.P.(C).No.21448 of 2009 – O

3

tendered with the petition, I find no notice to the respondents is

necessary and it is dispensed with.

5. In a suit filed in the year 2001 that too for a relief of

decree for perpetual injunction alone at the fag end, after the

case was included in the special list for trial, the plaintiff seeks

amendment of the plaint to have additional relief of declaration

on the plea that his title has been disputed by the defendants in

their written statements. Having regard to the time lag, after the

institution of the suit, if not negligence at least lack of diligence

from the part of the plaintiff in moving for amendment till date, I

find this is not a fit case where the supervisory jurisdiction vested

with this Court could be invoked for issuing directions/orders to

the court below as desired by the petitioner/plaintiff. In case the

petitioner finds that in view of the contentions advanced by the

defendants in their written statement and also for the reason of

nonallowing impleadment of legal heirs of the second defendant

in the suit, it may not be possible for him to get a decree and the

plaint as presented now suffers from formal defects in view of the

nonamendment seeking additional relief of declaration, it is open

W.P.(C).No.21448 of 2009 – O

4

to the plaintiff to seek for withdrawal of the suit with liberty to

file a fresh suit. In case any such application is filed, the court

below shall consider it and pass appropriate order taking note

that unless culpable negligence or any other legal impediment

prevent the plaintiff from filing a fresh suit, the normal course is

to grant permission for filing a fresh suit. So far as the

withdrawal of the suit is concerned, no orders from the court is

required, but, only with respect to permission for filing fresh suit

as contemplated under Order XXIII Rule 1 CPC. Of course, if any

such order is passed permitting the plaintiff to file a fresh suit on

withdrawal, the injury likely to be suffered by the defendants also

required to be taken note of, so much so, such permission has to

be accorded only on terms.

The writ petition is closed with the above observation.

S.S.SATHEESACHANDRAN,
JUDGE.

bkn/-