IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18566 of 2008(I)
1. RAMESH
... Petitioner
Vs
1. P.OMANA
... Respondent
For Petitioner :SRI.RENJITH B.MARAR
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :20/06/2008
O R D E R
M.SASIDHARAN NAMBIAR,J.
===========================
W.P.(C) NO. 18566 OF 2008
===========================
Dated this the 20th day of June, 2008
JUDGMENT
Petitioner is the defendant and respondent the
plaintiff. An ex parte decree was passed against
the petitioner. Petitioner filed an application
under Rule 13 of Order IX of Code of Civil
Procedure to set aside the ex parte decree. It
was allowed on payment of cost, which is to be paid
within fifteen days. Petitioner did not pay the
cost within the period and filed an application to
enlarge the time. Learned Munsiff dismissed the
application and consequently dismissed the
application filed under Rule 13 of Order IX as cost
was not paid. This petition is filed under Article
227 of the Constitution of India challenging that
order.
2. What is being challenged by the petitioner
is the dismissal of the application filed under
Rule 13 of Order IX. When an appeal is provided
W.P.(C)18566/2008 2
under Order XLIII Rule (1)(d) of the Code remedy
of the petitioner is to file an appeal and not to
approach this court under Article 227.
Writ Petition is dismissed with liberty to the
petitioner to challenge the order by filing an
appeal as provided under Order XLIII Rule 1(d) of
Code of Civil Procedure.
M.SASIDHARAN NAMBIAR
JUDGE
tpl/-
M.SASIDHARAN NAMBIAR, J.
———————
W.P.(C).NO. /06
———————
JUDGMENT
SEPTEMBER,2006