High Court Kerala High Court

Regal Antony vs Devarajan on 21 December, 2010

Kerala High Court
Regal Antony vs Devarajan on 21 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP(C).No. 1251 of 2010(O)


1. REGAL ANTONY, DAUGHTER OF ROSALIN
                      ...  Petitioner
2. ROSALINE RICHARD, DAUTHTER OF

                        Vs



1. DEVARAJAN, SON OF RAMAKRISHNAN NADAR
                       ...       Respondent

                For Petitioner  :SRI.V.SURESH

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :21/12/2010

 O R D E R
                       THOMAS P. JOSEPH, J.
    ---------------------------------------------------------------------
    O.P(Civil). NOs. 1251, 1252, 1253 & 1254, OF 2010
    ---------------------------------------------------------------------
         Dated this the 21st day of December, 2010.

                               JUDGMENT

Notice to the respondents is dispensed with in view of the

order I propose to pass which does not in any way affect right of

respondent.

2. Respondents filed 4 suits O.S Nos. 341 of 2006 and 347

of 2006 for enforcement of alleged agreement of sale and

O.S.Nos 372 of 2007 and 444 of 2007 for a decree for prohibitory

injunction all concerning the same property. The suits were

disposed of on 30.10.2010. According to the petitioners,

judgment was not pronounced in open court as required but

petitioners learned from the A Diary the same day that the suits

were disposed of. Within one hour the same day, petitioners filed

applications for issue of carbon copy of judgment. Those

applications were dismissed by the learned Sub Judge vide

Ext.P9, order in these petitions. The reason stated is that there

was no oral application for issue of carbon copy as required under

Rule 239 (3) of Civil Rules of Practice at the time of passing the

order. Learned counsel contends that since judgment was not

pronounced in open court and it was only from A Diary that

petitioners learned disposal of the suit no oral request could be

O.P(Civil). NOs. 1251, 1252, 1253 & 1254/2010 2

made at the time of pronouncement of the judgment but, within

an hour therefrom, the same day, applications were preferredfor

the issue of carbon copy.

3. Under Rule 239(3) of Civil Rules of Practice, any party to

the proceeding may immediately after the judgment or order is

pronounced apply orally to the court for a carbon copy or photo

copy thereto. In the present case immediately after

pronouncement of judgment, petitioners have filed applications

for the issue of carbon copy. That in my view is sufficient

compliance with Rule 239(3) of the Rules referred above. In that

view of matter, learned Sub Judge was not correct in dismissing

the applications.

Resultantly, these petitions are allowed and I.A No. 6472 of

2010 (O.S No.341 of 2006), I.A No.6470 of 2010 (O.S.347 of

2006), I.A No. 6469 of 2010 (O.S.372 of 2007) and I.A. No. 6471

of 2010 ( O.S.No.444 of 2007) of the court of Additional Sub

Judge, Thiruvananthapuram will stand allowed. Learned Sub Judge

is directed to issue carbon copy of judgments as applied vide

said applications as early as possible.

THOMAS P. JOSEPH, JUDGE

O.P(Civil). NOs. 1251, 1252, 1253 & 1254/2010 3

mns