High Court Kerala High Court

Rappai vs Joseph on 15 September, 2009

Kerala High Court
Rappai vs Joseph on 15 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25864 of 2009(O)


1. RAPPAI, S/O.MOILAN PARANCHU,
                      ...  Petitioner

                        Vs



1. JOSEPH, S/O.MACHINGAL CHERIYAN,
                       ...       Respondent

2. ALECE, D/O.PAVATTASSERY ANTONY,

                For Petitioner  :SRI.K.M.SATHYANATHA MENON

                For Respondent  : No Appearance

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

 Dated :15/09/2009

 O R D E R
               S.S.SATHEESACHANDRAN, J.
                   -------------------------------
              W.P.(C).NO.25864 OF 2009 (O)
                 -----------------------------------
       Dated this the 15th day of September, 2009

                       J U D G M E N T

The writ petition is filed seeking mainly the following

reliefs:

i. to issue a writ of certionrari or other
appropriate wirt, order or direction,
calling the original of Exts.P5 and P6
orders in I.A.No.5253/2009 and
I.A.No.5255/2009 in O.S.No.126/1998
on the file of the IInd Additional Sub
Judge, Thrissur and quash the same.

2. Petitioner is the plaintiff in O.S.No.126 of 1998 on the

file of the IInd Additional Sub Court, Thrissur. Suit is one for

recovery of money on the basis of an agreement. The

petitioner/plaintiff had applied for sending a document

produced by the defendants and exhibited in evidence as

Ext.B13 for expert opinion after reopening of the evidence.

WPC.25864/09 2

That petition was dismissed by the learned Sub Judge.

Propriety and correctness of that order is challenged in the

writ petition invoking the supervisory jurisdiction vested with

this Court under Article 227 of the Constitution of India.

3. I heard the learned counsel for the petitioner. Having

regard to the submissions and taking note of the facts and

circumstance presented, I find no notice to the respondents is

necessary, and, hence, it is dispensed with. It is seen from

the order passed by the court below, the document which was

exhibited in evidence as Ext.B13 was produced by the

defendant as early as in 19.1.2005. It was only after the

closing of the evidence, the petitioner/plaintiff had applied for

sending that document for expert opinion. The learned

counsel for the petitioner submitted that the need for such a

course arise only after the document was exhibited in

evidence. I do not find any merit in that submission. Suit

involved is seen filed nearly a decade ago, and it is still

pending on the file of the court below. I find no impropriety or

illegality in the order passed by the court below declining the

WPC.25864/09 3

request of the petitioner/plaintiff for sending the document for

expert opinion. The court itself can look into the document

and consider its genuineness. The learned counsel wanted

this Court to make it clear that filing of a writ petition and its

dismissal will not in any way affect his rights to canvass the

same grounds in appeal, if at all an adverse decision is entered

in the suit against him. Needless to point out, whatever be

the observations made by this Court in the present judgment,

it will have no bearing or reflection in the challenges to be

raised against the decree to be passed in that suit.

Writ petition is dismissed.

S.S.SATHEESACHANDRAN
JUDGE

prp