High Court Kerala High Court

Sanulabdeen vs O.M.Abdul Rasheed on 5 February, 2009

Kerala High Court
Sanulabdeen vs O.M.Abdul Rasheed on 5 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Tr.P(C).No. 47 of 2009()


1. SANULABDEEN, S/O JAMAL MUHAMMED,
                      ...  Petitioner

                        Vs



1. O.M.ABDUL RASHEED, S/O ABDUL HAMEED,
                       ...       Respondent

2. K.M.ABDUL KAREEM, S/O.MUHAMMADAJI,

                For Petitioner  :SRI.S.V.BALAKRISHNA IYER (SR.)

                For Respondent  :SRI.C.KHALID

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

 Dated :05/02/2009

 O R D E R
                K.P. Balachandran, J.
             --------------------------
                Tr.P.(C)No.47 of 2009
             --------------------------

                        ORDER

Heard counsel on both sides.

2. This is a petition filed by the plaintiff

in the suit for transfer of O.S.No.29/08 from the

Court of II Additional Sub Judge, Thiruvananthapuram.

3. Sri.Khalid, counsel for the respondents

submits that he has no objection to the transfer

requested for by the petitioner/plaintiff, but that

the transfer ordered shall not result in failure to

dispose of the suit within the period of four

months specified in the judgment in F.A.O.No.226/08

passed by a Division Bench of this Court on

25.11.2008.

4. As per the aforesaid judgment, this Court

directed the trial court to dispose of the suit

itself within a period of four months from the date

of receipt of a copy of the judgment. Both sides

submit that as per the above direction, the last

TPC 47/09 2

date to dispose of the suit will be 11.4.2009, as

probably, copy of judgment in FAO was received by

the court below only on 10.12.2008. It is further

submitted that the case stands posted for trial in

the list to 16.2.2009 after deposit of the balance

court fee on 14.1.2009 and that there was no

posting even for taking pre-trial steps.

5. In view of the submissions made, which are

not disputed by the counsel for the respondents, I

order that the suit O.S.No.29/08 listed for trial

on 16.2.2009 shall stand removed from the list and

shall stand transferred to the Principal Sub Court,

Thiruvananthapuram. The II Additional Sub Court,

Thiruvananthapuram shall transmit the records to

the Principal Sub Court, Thiruvananthapuram

forthwith. On receipt of records, the Principal

Sub Judge shall give a formal posting of the case

on 16.2.2009. The parties are allowed to take pre-

trial steps, if any, by 16.2.2009 and if, for any

reason, the parties ask for extension, a further

TPC 47/09 3

time of ten days also shall be granted, but, in any

event, the suit shall stand included for trial in

the list on 16th, 17th or 18th of March, 2009 as is

suitable and convenient for the Principal Sub

Judge. The submission that the last date to dispose

of the suit is only 11.4.2009 is ignored, as it is

not the concern of the Lawyers or the parties when

a direction is given to the court below to dispose

of the suit within a specified time on the request

made before this Court by the parties in any

proceedings. The time granted by this Court is for

the Officer to dispose of the suit and it is not

enough that the entire time allowed by this Court

is given to the parties to protract the litigation

and then to put the Officer to the predicament of

writing the judgment thereafter, for which, if

there is one or two days delay, he may have to

write to this Court for condonation of delay. When

the suit is listed, no party shall be entitled to

ask for adjournment, as this order is being passed

TPC 47/09 4

on consent of counsel on both sides and the parties

are bound to obey the oral undertaking given by the

counsel at the time of passing of this order.

The transfer petition is allowed and is

disposed of with the above directions.

5th February, 2009 (K.P.Balachandran, Judge)
tkv