High Court Karnataka High Court

Smt Kavitha Gopal W/O R Gopal vs Vijaya Bank on 31 July, 2008

Karnataka High Court
Smt Kavitha Gopal W/O R Gopal vs Vijaya Bank on 31 July, 2008
Author: B.S.Patil
.. 1 ..
IN THE H!GH COURT OF KARKATAKA AT BANGALORE

QATED TI-{£8 THE 3151' DAY OF JULY 2008
BEFORE

THE HON'BLE MKJUSTICE 3.3. PA111.  °

M.I¢'.A. No. 922 l 2003 ICPCI
BETWEEN:

Smt. Kavitha Gopal,

W/o Sri. R.Gopa1,

Aged about 38 years,

R/0 Hosamane Extcn,

Opp. FWD Quarters, '~ V j '   _ 
Chiliznagalur City.    --  "  1 «V  APPELLANT

(By S1'i.Mahes1;  $1. .é..r1}}. fig   
Sri.Ashok _    L  

AND:

1.  --    
Represented b3'r--its.  ..  V
Ma;1a,ger,G". R_o';ad,=._ '

  fi;' ~ $imt.  13.,

.  W} 9."   Shctty,
'  B.'$:.'j_'I7:§1i1ors 85
Rcadymade Gaxmcnts.
, Resident of R.G.Road,
 AA  City

  " sri.' Balakrishna Shctty. N,

 S/0 Sri. Mahalinga Shctty,

 Major,
13.3. Tailors Gr. Readymade Garments,
Resident of R. G.Road,

Chjkmagalm" City

 



the suit. Hence, she was also piaced exparte. The Trial Court
deemed the suit. The reason assigned for decxveeing the suit as
can be seen from paragraph 6 of the  in
0.S.No.1-48/1998313 asunder: 1'   

"6. The defendants are placed 
absence to appear and contestmtlie .,su_it.~:'  
the parties to suit are not'.s.t1'.A_A_is'sue"*on
question of law or fiscts  clsi1n.;_'vThe 
Manager of the plaintiff  Whoiihss" Vsiirorn to

an afiidavit mitezstegi thei'i3is.iVn:.t eiverments'  his

evidence. F.ccoIding"'to.:"t!ie   and
the contention of    defendant no. 1
is due?  'of 13-'? for which the
defendsnts' ::snd~».2  guarantom and now the
fiijst 'has«...t3ee,n--p§1t in possession of the
Iesdjgmede' 'xii? the first defendant. In
the  ofA'~ce'n.test there is no reason to

..    of the plaintifl". Hence I

i  " .   pass the following order."

5." . f .co..sg....s.ay the Trial Court passed. an order decreeing

Ithe Jforhvxa snni of Rs.91,931/---- with costs and cuuent

 "..:intei*est  the rate of 14% p.a. from the date of suit till its

' reslisnfion against defendant nos. 1 to 4 'jointly and severally'.

it 6. in the Miscellaneous Application filed, it was contended

by the appellant herein that she was unable to file the written

e

 



....5......

statement as she was not feeling well and as she was not

informed by her Counsel about the date of hearing. Siiiejhas

contended that she took treatment at various  that

Mangalore. She has further stated that it was    

received notice in the execution proeeedings'..ehe  'about

the decree passed on 03.03.2001  

immediate steps to file the V ixaisce' ._nan."ee.us t...Appiigg;'fiofi forth'

setting aside the ex~parte;--decreetpae$e<'1§"-» She  herself
as FEW. I and pmdueed Ens;  of her plea.

7. The     Miscellaneous
Application on  appellant herein. did not
exan1ine¥__ the  her in support of her

assertion. 00  V   has also held that since the

_ appellant herein" diiiivhnot file written statement, she was not

    fi:IZi{'.!. I'(i'3]ief sought for setting aeide the ex-parte

   hnsfe Vheani the learned Counsel for the parties and

   the materials on record.

0    The court below has not considered the documents

  ~ eproduced 'before it. The appellant has pleaded that she was

suflerirag from iflness and was unable to attend the court and

4%

 



As the 4"' defendant did not fiie the Written statement, the
court has proceeded to decree the suit against the 4"'

defendant as Wei}. Looking £10111 this angle also, in 

this is a fit case where an opportunity needs to be   %

4&1 defendant to have her say in the matter.

10. The medical records   

was ailing and hence she did  steps 'to;  wtitten" V

statement. The hardship. and pere3't1dice~.._to   plainfifi
will be put to in {lacing the  } can be mitigated
by saddligag the _'appel1at1t"   ieompensate the

   
11. Asiieglaxde  to 4 herein who have suflered

the ex-parte   suit, it is to be made clear that

    the ex-parte decree passed need

.i'--1:1OtVdbeVset4 :aside"as against those defendants. Hence the ex-

  against respondents 2 to 4 herein remains

the ex-parte judgment and decree is set aside

as zigainst the 4% detendantrappellaxit herein. The

has to hear the costs and compensate the p}aiI1tifl~1′”‘

“”.flr.esponde11t herein for the hardship that it has to face in

pmsecuting the case agaie. In my view, a sum of Rs.6,000/—

326/

fie)

Qneeds to be awarded as costs against the appellant, payable to

the plaintiff] 1″ respondent henein in the matter.

12. In the result, I pass the fo1low1’ng:«~

O@ER
(1′) The appeal is allowed in part

(if)

allowed.

(iii)

Chikrnagalur iri 43/ against the
4″‘ defe}’30Zant¢dppe’If0ni..fmre:’it Kavitha Gopal

is set ” V 121 and
decree passed 2 to 4 herein
(defendants 1* ‘go 3)VV’rein:0:in,s”_.’sVunc1fi”ected by {his

shaft provide fresh opportunfty to

befh. :tVh.€ pmceed further in the suit in

‘ V V , v . t0:’iP£

«(z’2}’ ‘Beth fiafifes are directed 10 appear before the

.t_n’eii 000.»; on 13. 08.2008.

herein shall pay costs in a sum of

Rs.@O00/- to the plaintzfli-15’ respondent herein.

The payment of costs shall be condition precedent

4%

The misceilaneous petitiofpfiled by ‘me a;;pe:zan;

The ex-parts «. dated

03. 03. 2001 pf¢s~.sed«”wbg”V’ 2:0;-.,vt:~:”;;a’I {Sr.DrL),

for the partia’pation of the 4″‘ defendant-appellant
herein in the suit before the trial Court.

?KSfKK