High Court Kerala High Court

Sarala vs Meena Sunil on 21 October, 2008

Kerala High Court
Sarala vs Meena Sunil on 21 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 722 of 2008()


1. SARALA, W/O. LATE M.K.SUDHAKARAN,
                      ...  Petitioner

                        Vs



1. MEENA SUNIL, W/O. G.SUNIL & D/O.LATE
                       ...       Respondent

2. G.SUNIL, S/O. M.GOPALAKRISHNAN,

3. S. SATHEESH, S/O. LATE M.K. SUDHAKARAN,

4. S.ANTHOSH, S/O. LATE M.K.SUDHAKARAN,

5. S. GEETHA D/O. LATE M.K. SUDHAKARAN,

6. A. REGHU, RETIRED EXECITIVE ENGINEER,

7. ANURAG, S/O. REGHU, BHUVANESWAR,

8. ARCHANA, D/O. LATE RITA REGHU,

                For Petitioner  :SRI.K.B.PRADEEP

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :21/10/2008

 O R D E R
                              THOMAS P. JOSEPH, J.
                             --------------------------------------
                                C.R.P. No.722 of 2008
                             --------------------------------------
                    Dated this the 21st day of October, 2008.

                                          ORDER

Respondents 1 and 2 filed O.S.No.14 of 2006 in the First Additional

Sub Court, Thiruvananthapuram for partition and other reliefs. Revision

petitioner who is the first defendant in that suit resisted the claim for partition and

made a counter-claim for eviction of respondents 1 and 2. Case came up for trial

in the list. Respondents 1 and 2 were absent and hence the suit was dismissed

for default. Counter claim filed by the petitioner was allowed. Respondents 1

and 2 filed I.A.No.2400 of 2007 to set aside the dismissal of suit and the decree

on the counter claim. Learned First Additional Sub Judge vide the impugned

order allowed the prayer. That order is under challenge in this revision.

2. I have gone through the order under challenge. It is seen that

I.A.No.2400 of 2007 was filed within the period of limitation which itself would

indicate that there was no wilful laches on the part of respondents 1 and 2. It

was within the power of learned Sub Judge to liberally construe the words ‘good

cause’ and ‘sufficient cause’ occurring in Order IX Rules 9 and 13 of the Code of

Civil Procedure, respectively and grant relief. On going through the order under

challenge and hearing the submissions of learned counsel for revision

petitioner, I am not inclined to think there was any gross negligence or

CRP No.722/2008

2

misconduct on the part of respondents 1 and 2 requiring rejection of I.A.No.2400

of 2007. There is no illegality or irregularity committed by the learned Sub Judge

in that regard, requiring this Court to interfere in revision.

3. Learned counsel then submitted that the First Additional Sub Judge

may be directed to dispose of the suit and counter-claim as expeditiously as

possible. Learned counsel submitted that pre-trial steps are over. He prayed for

direction for time bound disposal.

Without being aware of the volume of work in that court and the work

schedule fixed, I do not think it proper or necessary to direct a time bound

disposal. If the pre-trial steps are otherwise over and suit and counterclaim are

ripe for trial, petitioners can request learned Sub Judge to expedite the trial and

disposal of the suit and counter-claim.

With the above observation, this Civil Revision Petition is disposed of.

I.A.No.2184 of 2008 shall stand dismissed.

THOMAS P.JOSEPH,
JUDGE.

cks