High Court Kerala High Court

Saji Kumar vs K.K.Sarachandra Bose on 24 June, 2009

Kerala High Court
Saji Kumar vs K.K.Sarachandra Bose on 24 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29622 of 2008(B)


1. SAJI KUMAR, SREE NILAYAM, ULLANOOR MURI,
                      ...  Petitioner
2. RAJI ANILKUMAR, NISARIYIL, ULLANOOR MURI
3. BINDHU SAJI KUMAR, SREE NILAYAM,

                        Vs



1. K.K.SARACHANDRA  BOSE, KURIYAN PALLIL,
                       ...       Respondent

2. ANIL KUMAR, NISARIYIL, ULLANOOR MURI,

                For Petitioner  :SRI.JACOB P.ALEX

                For Respondent  :SRI.RENJITH THAMPAN

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

 Dated :24/06/2009

 O R D E R
                S.S.SATHEESACHANDRAN, J.
                    -------------------------------
               W.P.(C).NO.29622 OF 2008 (B)
                  -----------------------------------
          Dated this the 24th day of June, 2009

                        J U D G M E N T

The writ petition is filed under Article 227 of the

Constitution of India seeking the following reliefs:

i. to set aside Exts.P2 and P4.

ii. to allow Ext.P1 and direct the Munsiff
Court, Pathanamthitta to dispose
O.S.No.50/2001 on merits after setting aside
the ex parte decree therein.

iii. to issue such other appropriate writ, order
or direction as this Honourable court may
deem just and fit in the circumstances of the
case.

2. Petitioners are the defendants in O.S.No.50/2001 on

the file of the Munsiff’s Court, Pathanamthitta. Suit was one

for declaration, injunction both prohibitory and mandatory and

for damages. Suit was decreed ex parte. The

WPC.29622/2008 2

petitioners/defendants moved an application under Order IX

Rule 13 of CPC to set aside the ex parte decree. The case

advanced by the petitioners was that the 2nd petitioner was

prosecuting the case on behalf of all of them and since he was

laid up on account of illness, he could not present and defend

the case on the date when it was posted for hearing. A

medical certificate was also produced to prove the illness of

the 2nd petitioner/2nd defendant. The application was resisted

by the plaintiff contending that there is no merit in the cause

shown by the petitioners for their absence. It was further

contended that there were willful laches and deliberate

negligence on the part of the defendants in not appearing

before the court on the date when the suit was posted for

hearing. The learned Munsiff, after conducting the enquiry

over the petition, was not satisfied with the cause shown by

the petitioners/defendants with the result the application for

setting aside the ex parte decree was dismissed. In the

appeal preferred against the decree, the District Judge

concurred with the findings arrived by the learned Munsiff.

Impeaching the propriety and correctness of the order of the

WPC.29622/2008 3

learned Munsiff and also the judgment of the District Judge

the petitioners/defendants have filed the writ petition invoking

the supervisory jurisdiction vested with this Court under

Article 227 of the Constitution of India.

2. I heard the counsel on both sides. Having regard to

the facts and circumstances presented and also the

submissions made by the counsel on both sides, it appears that

a further opportunity can be extended to the defendants to

have a decision on merits compensating the injury that is

likely to be suffered by the respondent/plaintiff in setting aside

a decree which had been passed nearly eight years ago.

Having regard to the fact that the respondents/plaintiff had to

come from abroad to give evidence in the case, I find it would

be proper and appropriate to fix a sum of Rs.10,000/- as cost

payable by the petitioners/defendants as a condition precedent

for setting aside the ex parte decree. The petitioners shall pay

the cost as fixed above to the counsel for the respondents

within one month from today. If cost is paid as directed, the

ex parte decree passed in the suit shall stand set aside. If not,

WPC.29622/2008 4

the writ petition shall stand dismissed without any further

orders. With the above directions, this writ petition is

disposed.

Post for report after one month.

S.S.SATHEESACHANDRAN
JUDGE

prp

S.S.SATHEESACHANDRAN, J.

——————————————————–

CRL.R.P.NO. OF 2006 ()

———————————————————

O R D E R

———————————————————

23rd March, 2009