High Court Kerala High Court

Shiva vs The Fertilizer & Chemicals … on 9 November, 2009

Kerala High Court
Shiva vs The Fertilizer & Chemicals … on 9 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31870 of 2009(O)


1. SHIVA, S/O.GOVIND NAIK, D.NO.E-44-1,
                      ...  Petitioner

                        Vs



1. THE FERTILIZER & CHEMICALS TRAVANCORE
                       ...       Respondent

2. CHIEF DISTRIBUTION MANAGER,

3. NAVADURGA WAREHOUSING CORPORATION,

4. SUJAYANAND, S/O.SHIVA NAIK, OCC: NIL,

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

                For Respondent  : No Appearance

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

 Dated :09/11/2009

 O R D E R
                    S.S. SATHEESACHANDRAN, J.
               - - - - - - - - - - - - - - - - - - - - - - - - -
                      W.P.(C) No. 31870 of 2009
                - - - - - - - - - - - - - - - - - - - - - - - - -
                      Dated: 9th November, 2009

                                JUDGMENT

The Writ Petition is filed seeking the following reliefs:

1. To call for the records relating to Ext.P7 order and set aside the

same and allow Ext.P5 application as prayed for.

2. To hold that the order Ext.P2 setting aside the ex parte decree

enures to the petitioner’s benefit as well under the 1st proviso to

Order 9 Rule 13 of the Code of Civil Procedure.

3. To pass an order of stay of all proceedings in the suit O.S.No.215

of 2000 on the file of the Subordinate Judge’s Court of North Paravur,

pending disposal of the above writ petition.

2. Petitioner is the second defendant in O.S.No.215 of 2000 on

the file of the Sub Court, North Paravur. The above suit is one for

recovery of money, and the respondents 1 and 2 are the plaintiffs.

Respondents 3 and 4 in the present petition are defendants 1 and 3

in the suit. An ex parte decree was passed in the suit on 31.3.2004.

Defendants 1 and 3 (respondents 3 and 4) moved an application to

set aside the ex parte decree under Order 9 Rule 13 of the Code of

Civil Procedure. That application was allowed by P2 order setting

W.P.C.No.31870/09 – 2 –

aside the ex parte decree and restoring the suit to file. After the suit

was restored, petitioner, the 2nd defendant, moved P5 application

along with his written statement requesting that the setting aside of

the ex parte decree be treated as applicable to all the defendants in

the suit, and he also be permitted to contest the suit and have a

decision on merits. Plaintiffs filed P6 objections to that application.

The learned Sub Judge, after hearing both sides, declined the request

of the petitioner/2nd defendant by P7 order. Propriety and correctness

of P7 order is challenged in the Writ Petition invoking the supervisory

jurisdiction vested with this court under Article 227 of the

Constitution of India.

3. I heard the learned counsel for the petitioner. Having regard

to the submissions made and the facts and circumstances presented

with reference to P7 order challenged in the writ petition, I find no

notice to the respondents is necessary and it is dispensed with.

Learned counsel for the petitioner inviting my attention to P1, copy of

the plaint in the suit, submitted that the allegations raised by the

plaintiffs clearly spell out that a decree in common as against all the

defendants imputing that they are jointly and severally liable for the

suit claim has been canvassed, and so much so, when the ex parte

W.P.C.No.31870/09 – 3 –

decree passed in the suit had been set aside at the instance of some

of the defendants in the suit, it has to enure to the benefit of all the

defendants in common. Though it has not been so specifically stated

in the order setting aside the ex parte decree, having regard to the

applicability of the first proviso to Rule 13 of Order 9 of the Code of

Civil Procedure, according to the learned counsel, it is open to the

court to permit the petitioner/2nd defendant also to contest the suit,

receiving his written statement, treating that the decree had been set

aside ex parte as against him as well in allowing of the application

moved by the two other defendants in the suit.

4. The applicability of the first proviso to Rule 13 of Order 9 of

the C.P.C. canvassed by the learned counsel to contend that the ex

parte decree set aside at the instance of some other defendants in

the suit has to be treated as in common for the other defendants as

well in view of the allegations raised in the plaint imputing joint and

several liability against the defendants does not at all carry

conviction. When an ex parte decree is passed against several

defendants, the ordinary rule is that, if at all, it is set aside, it is

applicable only in the case of those who had applied for setting it

aside. However, the first proviso to Rule 13 of Order 9 of the C.P.C.

W.P.C.No.31870/09 – 4 –

enables the court to set it aside even as against the others who had

not appeared, if the nature of the decree requires it. The first proviso

to the above rule reads thus:

“Provided that where the decree is of such a nature

that it cannot be set aside as against such defendant only

it may be set aside as against all or any of the other

defendants also.”

It has to be noted the proviso does not confer any right on the party

but only empower the court while setting aside an ex parte decree at

the instance of one of the defendants to set aside that decree against

all or any of the other defendants also where it is satisfied the decree

is of such a nature that it cannot be set aside solely against the

defendant who alone had applied for setting aside the ex parte

decree. The rule would apply in cases where the decree is one and

indivisible, the decree likely to be passed after setting aside the

earlier ex parte decree would result in inconsistent decree, if it were

not set aside against the other defendants also, the relief to which

the applicant is entitled to in the suit could not effectively be given

otherwise than by setting aside the decree as against the other

defendants also and where the decree proceeds on a ground common

W.P.C.No.31870/09 – 5 –

to all the defendants. The fundamental principle to be followed in the

applicability of the first proviso to Rule 13 of Order 9 C.P.C. is that if

the ex parte decree is of such a nature that it cannot be set aside

against the defendant who had applied only, it may be set aside as

against all or any of the other defendants. But, it has to be noted that

the applicability of the proviso has to be considered by the court at

the time of setting aside the ex parte decree and not at a later stage

after the restoration of the suit on setting aside the ex parte decree

at the instance of any other defendant who had not applied for

setting aside the ex parte decree against him.

5. Normally, in the case of a money claim, the general rule is

that the ex parte decree is not set aside for the codefendant other

than the applicant who has moved for setting aside the ex parte

decree. In Vasant v. Tukaram (AIR 1960 Bombay 485) where a suit

for damages was instituted against three defendants who were

partners and it was decreed ex parte against one of them, and

against the other two after hearing them, and the ex parte defendant

applied to set it aside, it was held no order should be made setting it

aside against the other defendants also. The allegation in P1 plaint

that the first defendant is a proprietary concern and the second and

W.P.C.No.31870/09 – 6 –

third defendants are having interest and control over the first

defendant, which has been canvassed to contend that the ex parte

decree passed against the second defendant has also to be treated as

set aside on the allowing of the application moved by the other

defendants for setting aside the ex parte decree, applying the first

proviso to Rule 13 of Order 9 of the C.P.C., in the given facts of the

case and the principles of law applicable, is found to be devoid of any

merit. I do not find any impropriety or illegality in P7 order passed by

the court below. Writ Petition lacks merit, and it is dismissed.

srd                           S.S. SATHEESACHANDRAN, JUDGE