High Court Kerala High Court

Sivadasan vs Baby John on 8 November, 2010

Kerala High Court
Sivadasan vs Baby John on 8 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RFA.No. 468 of 2008()


1. SIVADASAN, S/O.CHULLIPARAMPIL KUTTAPPAN,
                      ...  Petitioner

                        Vs



1. BABY JOHN, S/O.VADAKKETHALA JOBY,
                       ...       Respondent

2. ANNIE MOL, D/O.VADAKKETHALA JOBY,

                For Petitioner  :SRI.RANJITH XAVIER

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :08/11/2010

 O R D E R

THOTTATHIL.B.RADHAKRISHNAN & P.BHAVADASAN, JJ.

————————————————————————————
CM Appl. No.1327/08 in RFA 468/08 & RFA No.468 of 2008-E

————————————————————————————

Dated 8th November 2010

Judgment

Thottathil.B.Radhakrishnan, J.

This court, on 29.07.2008, had issued notice on

CM Appl. No.1327/08 filed seeking condonation of delay of

251 days in filing this appeal against the rejection of the

plaint. The appellant pleads that he could not pay the

balance court fee and also could not appeal in time

because his father was sick and while undergoing

treatment, he died on 02.11.2007. He says that he was

facing financial crisis and after meeting the funeral

expenses of his father, the petitioner also fell ill and was

consequentially hospitalised. He says that he had to

undergo bed rest subsequent to the hospitalisation and

thereafter, he could manage to obtain money from different

sources for payment of court fee, only by 18.05.2008. The

fact of the matter remains that only on account of non-

payment of the court fee, this matter remains here.

RFA 468/08 2

2. While we are satisfied that sufficient cause

has been shown to condone the delay, we see that the

notice issued to the respondents has been returned with

the endorsement that they have left the present address.

Obviously, that is without disclosing their further address.

Under such circumstances, notice to the respondents is

dispensed with reserving the right of the respondents to

seek re-hearing of this appeal, if so advised.

3. Insofar as the appeal is concerned, the same,

as already noted, is only against an order rejecting the

plaint for non-payment of the court fee. Among the

defendants, the first defendant remained ex parte. He is

the brother of the second defendant, who appeared before

the court below through Adv.Seby.J.Pullely. Having regard

to the totality of the facts and circumstances of the case,

we are of the view that the ends of justice would be

satisfied if the impugned order is set aside on appropriate

terms.

RFA 468/08 3

Accordingly, the following orders are passed :

(i) CM Application No.1327/08 is allowed.

(ii) The appeal is allowed.

(iii) The appellant is directed to pay the balance

court fee before the court below within three weeks

from now.

(iv) The appellant shall also pay Rs.5,000/- each to

the defendants towards costs either by paying the

same to the learned counsel for the defendants or by

depositing it before the court below. On such receipt/

deposit, if the defendants do not appear before the

court below, the court below shall issue notice to them

denovo and proceed with the matter further. The

appellant is directed to appear before the court below

on 22.11.2010.



                           THOTTATHIL.B.RADHAKRISHNAN,
                           JUDGE



                           P.BHAVADASAN, JUDGE
sta

RFA 468/08    4

RFA 468/08    5