High Court Kerala High Court

Ravunni @ Chandran vs Sarala Bhaskaran on 3 December, 2008

Kerala High Court
Ravunni @ Chandran vs Sarala Bhaskaran on 3 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 571 of 2008()


1. RAVUNNI @ CHANDRAN,
                      ...  Petitioner

                        Vs



1. SARALA BHASKARAN,
                       ...       Respondent

2. BINSU, D/O. DO. AND W/O.MULLANGATH

3. BASU, S/O.DO. RESIDING AT THYKAD

                For Petitioner  :SRI.K.JAYAKUMAR

                For Respondent  :SRI.G.SREEKUMAR (CHELUR)

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :03/12/2008

 O R D E R
              K.P.BALACHANDRAN, J.
          ------------------------------------------------
              C. R. P. Nos.571 & 709 of 2008
          ------------------------------------------------
          Dated this the 3rd day of December, 2008

                            ORDER

The revision petitioner and the

respondents in both these revisions are the

same. Revision petitioner is the plaintiff in

O.S.1025/04 on the file of the Sub Court,

Thrissur. The Respondents are respectively

defendants 1, 3 and 2 in the said suit. The

suit was decreed ex parte by the court below

as respondents 1 to 3 who entered appearance

in the court below through Advocate

Sri.C.B.Pradeep did not file any written

statement or contest the suit. The decree was

passed ex parte on 30/09/05. Respondents 1 and

2 filed I.A.2084/08 in the said suit under

Order IX Rule 13 to set aside the ex parte

decree and judgment and I.A.2083/08 seeking

condonation of delay of 844 days in filing

I.A.2084/08. Both the petitions were allowed

C. R. P. Nos.571 & 709 of 2008 -2-

by the court below vide orders challenged in

C.R.P.571/08. Pursuant to the ex parte decree

in the suit, the petitioner/plaintiff who was

the decree holder filed I.A.3996/06 to have

sale deed executed in compliance with the

decree passed in O.S.1025/04 for specific

performance of the contract to sell the

scheduled property. It is submitted that the

said I.A. was allowed by the court below and

sale deed was got executed through court by

the petitioner on 12/03/08. Respondents 1 and

2 filed I.A.2081/08 in I.A.3996/06 in the said

suit to set aside the ex parte order passed on

I.A.3996/06 and also filed I.A.2085/08 under

Section 5 of the Limitation Act to condone the

delay in filing I.A.2081/08. The orders on

I.As.2081 and 2085 of 2008 are assailed by the

petitioner/decree holder in C.R.P.709/08.

C. R. P. Nos.571 & 709 of 2008 -3-

2. Before proceeding to consider the case

of the petitioner in C.R.P.571/08, I am to

observe that the orders assailed in C.R.P.

709/08 are not speaking orders and the order

is only “I.A. allowed”. Probably it could be

because the Sub Judge who has allowed the

petitions under Order IX Rule 13 and the delay

condonation application filed therewith vide

I.A.2083 and 2084 of 2008 would have thought

that in view of the said order no speaking

order is required to be made on I.A.2081 and

2085 of 2008. Such a view also cannot be

faulted for the reason that when the ex parte

decree is set aside, obviously the subsequent

order passed on I.A.3996/06 to have the decree

complied with also will have to be set aside.

Consequently, it follows that the decision in

C.R.P.709/08 shall depend upon the order that

is to be passed in C.R.P.571/08.

C. R. P. Nos.571 & 709 of 2008 -4-

3. The orders assailed in C.R.P.571/08

were passed by the court below considering the

evidence adduced which consisted of only

documentary evidence Exts.B1 to B7 in I.A.

2084/08 and Exts.B1 to B3 in I.A.2083/08.

Exts.B1 to B3 marked in I.A.2083/08 are the

same as Exts.B1 to B3 marked in I.A.2084/08.

The counsel for the petitioner has produced

before me for perusal true photostat copies of

Exts.B1 and B3. Ext.B3 shows that the summons

issued to the defendants in O.S.1025/04 was

being served in the address given in the

plaint directly to the second defendant who is

the third respondent herein who accepted also

the summons on behalf of defendants 1 and 3

who are respondents 1 and 2 herein stating

that they had then gone out and the Process

Server was serving summons of defendants 1 and

3 on the second defendant being convinced that

C. R. P. Nos.571 & 709 of 2008 -5-

defendants 1 and 3 are residing in the same

house and that D2 is residing with them in

that house. The service of summons is in order

and its correctness cannot be challenged.

Pursuant thereto all defendants 1 to 3 have

entered appearance in the suit on 22/03/08

filing Ext.B1 vakalath through Advocate

Sri.C.B.Pradeep, a lawyer of Thrissur bar. The

counsel for the respondents does not assail

the fact of defendants having entered

appearance in the suit filing vakalath of

Advocate Sri.C.B.Pradeep. Consequently,

therefore, the case is one where summons has

been duly served and the respondents were

having knowledge of the suit and they entered

appearance, but did not care to file any

written statement and the suit happened to be

decreed ex parte.

C. R. P. Nos.571 & 709 of 2008 -6-

4. The question therefore, is whether

there is any sufficient cause to enable the

decree passed ex parte on 30/09/05 being set

aside on an application made vide I.A.2084/05

on 04/03/08 condoning the delay of as much as

844 days sought for to be got condoned filing

I.A.2083/08.

5. It is worthy to note in this context

that the petitioners have not entered the

witness box and have not tendered any evidence

to substantiate any ground to set aside the ex

parte decree. To substantiate the case of the

petitioner/plaintiff that the suit agreement

on the basis of which a decree was granted to

him is genuine, he produced Ext.B4 prior title

deed of the suit property which was handed

over to him while executing the suit agreement

for sale of the scheduled property. He also

produced Ext.B5 sale deed executed in his

C. R. P. Nos.571 & 709 of 2008 -7-

favour through court pursuant to the decree

for specific performance in O.S.1025/04

aforesaid. From the order, I see that the

court has allowed the application to set aside

the ex parte decree observing that according

to the petitioners (defendants 1 & 3) they

have never accepted the summons from the court

and their address shown in the plaint is

incorrect and the respondent (plaintiff) also

has no case that the summons were properly

served to the petitioners in person and

consequently, petitioners have sufficient

cause for their absence. The said approach

made by the court is perverse and deserves to

be reversed for the reason that the service as

evidenced from Ext.B3 report of the Process

Server is sufficient service and further that

cannot be assailed in view of all defendants 1

to 3 entering appearance in the suit engaging

C. R. P. Nos.571 & 709 of 2008 -8-

lawyer who has filed Ext.B1 vakalath on

23/02/05. The delay of as much as 844 days

also is condoned casually by the Sub Judge

recording the submissions of the counsel that

the defendants 1 to 3 who filed petition under

Order IX Rule 13 have no knowledge regarding

the summons and that the words “sufficient

cause” should receive a liberal construction

so as to advance substantial justice when no

negligence or inaction or want of bona fides

is imputable to a party. Though the Sub Judge

has extracted the broad principles which are

to be followed, he has not considered the

question as to whether there was negligence or

inaction or want of bona fides on the part of

respondents 1 and 2 in the matter of conduct

of their defence in the suit after entering

appearance through a lawyer. They did not file

any written statement nor did they do anything

C. R. P. Nos.571 & 709 of 2008 -9-

for the progress of the suit. They did not

make any enquiry to their lawyer regarding

their case. They gave scant regard to the

matter and did not enquire as to whether a

decree is passed at all. The nature of the

petitioners in those I.As who are defendants 1

and 3 show that they were callous in the

matter of conduct of defence in the case and

the court below has not seen any justifiable

reason to be accepted as sufficient cause to

condone the delay of 844 days in filing

petition under Order IX Rule 13 so as to upset

the decree that has been passed in favour of

the petitioner/plaintiff as early as on

30/09/05 pursuant to which Ext.B5 sale deed

also was executed in their favour by the

court. It is strange that the learned Sub

Judge has set aside the decree in a casual

manner condoning the delay of 844 days without

C. R. P. Nos.571 & 709 of 2008 -10-

even having the petitioners in the said I.A

who are respondents 1 and 2 tendering any

evidence also in support of their case

advanced in I.A. Nos.2083 and 2084 of 2008

that they were not aware of the decree in the

suit and they had not been served with summons

when the fact remains that all the defendants

in the suit entered appearance through

Advocate Sri.C.B.Pradeep who filed Ext.B1

vakalath in the suit on 23/02/08. The orders

on the above two I.As.2083 and 2084 of 2008

assailed in C.R.P.571/08 deserve therefore, to

be set aside in the circumstances allowing

C.R.P.571/08 and consequently, the orders on

I.A. Nos.2081 and 2085 of 2008 which are

nonspeaking orders assailed in C.R.P.709/08

also deserve to be set aside allowing

C.R.P.709/08.

C. R. P. Nos.571 & 709 of 2008 -11-

6. In the result, I set aside the orders

impugned in both these revisions and dismiss

I.As.2083 and 2084 of 2008 as also I.As.2081

and 2085 of 2008 filed by respondents 1 and 2

in O.S.1025/04 of Sub Court, Thrissur. C.R.P

Nos.571/08 and 709/08 are thus, allowed.

K.P.BALACHANDRAN,
JUDGE
kns/-