High Court Kerala High Court

Sankar vs T.K.Manikantan Nair @ T.K.M.Nair on 6 August, 2008

Kerala High Court
Sankar vs T.K.Manikantan Nair @ T.K.M.Nair on 6 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 115 of 2008()


1. SANKAR, S/O. LATE MADHAVAN NAIR,
                      ...  Petitioner
2. KANAKAVALLI, W/O. SANKAR, AGED 60,

                        Vs



1. T.K.MANIKANTAN NAIR @ T.K.M.NAIR,
                       ...       Respondent

                For Petitioner  :SRI.K.B.PRADEEP

                For Respondent  :SRI.M.BALAGOVINDAN

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :06/08/2008

 O R D E R
                    M. SASIDHARAN NAMBIAR, J
                 --------------------------------------------
                  C.R.P. NO. 115 of 2008
                 --------------------------------------------
               Dated this 6th day of August, 2008.


                                O R D E R

This petition is filed under Section 151 of Code of Civil Procedure

challenging the order passed by Additional Sub Court,

Thiruvananthapuram in I.A. No.675 of 2007. Petitioners are the

defendents in the suit. The suit was originally instituted by the

respondent through the Power of Attorney holder. Subsequently

respondent cancelled the Power of Attorney and filed a vakalath before

the Court on 27-6-2005. Hence from 27.6.2005 suit was being

contested by the respondent without the power of attorney. While so

on 20.11.2006 suit was dismissed on a memo filed by the Power of

Attorney Holder stating that suit is not pressed. Finding that suit

was dismissed on the basis of the memo, respondent filed I.A.No.675

of 2007 to restore the suit contending that the learned Sub Judge

should not have dismissed the suit on a memo filed by the Power of

Attorney Holder, when the power of attorney was revoked and

respondent himself was contesting the suit. Petitioners opposed the

application contending that the Court has no inherent jurisdiction to

restore the suit and remedy of the petitioner the respondent is not

under Section 151 of Code of Civil Procedure.

2. Learned Sub Judge, under the impugned order, allowed

CRP:115/2008
-:2:-

the petition on payment of cost of Rs.750/-. The order is challenged in

this petition.

3. Learned counsel appearing for the petitioner and the

respondent were heard.

4. The arguement of the learned counsel appearing for the

petitioners is that suit was dismissed as not pressed and hence it is a

decree and remedy of the respondent is only to file an appeal and

trial Court should not have restored the suit invoking the powers under

Section 151 of Code of Civil Procedure and therefore, the impugned

order is illegal and irregular. Based on the Division Bench decision of

the Court in Mohammed Master v. Abu Haji (1981 KLT 578)

learned counsel appearing for the respondent pointed out that suit

was dismissed as not pressed on the submission made by the

respondent and it is a decree. But that memo was filed at a time

when the respondent was contesting the suit of his own after

cancelling the power of attorney and in such circumstances there is no

illegality or irregularity in the impugned order.

5. Though respondent had originally instituted the suit

through Power of Attorney Holder, the impugned order shows that

after cancelling the power of attorney executed in favour of the Power

of Attorney Holder, who instituted the suit on behalf of the respondent,

respondent filed a Vakalath on 27.6.2005. Therefore, from that date

CRP:115/2008
-:3:-

the power of attorney holder has no authority to act on behalf of the

respondent. The suit was dismissed accepting the memo filed by the

Power of Attoreny Holder on 20.11.2006. The Court should not have

accepted the said not pressed memo filed by the Power of attorney

holder when he has no authority to do so. It is finding that a

mistake apparent on the face of record was committed learned Sub

Judge invoked the inherent power provided under Section 151 and

restored the suit to file. When the Court found that it has committed

an apparent error in accepting a memo filed by the Power of Attorney

Holder subsequent to cancellation of the power of attoreny, the Court

has only corrected the mistake by exercising the inherent power. I do

not find any illegality or irregularity in that order. This revision petition

is dismissed.

M. SASIDHARAN NAMBIAR,
JUDGE

bps

CRP:115/2008
-:4:-