IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP(C).No. 544 of 2010(O)
1. SOBY GEORGE, AGED 42 YEARS,
... Petitioner
Vs
1. "KALABHAVAN", COCHIN, A SOCIETY REGD.
... Respondent
For Petitioner :SRI.T.M.RAMAN KARTHA
For Respondent : No Appearance
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :03/11/2010
O R D E R
THOMAS P.JOSEPH, J.
====================================
O.P(C) No.544 of 2010
====================================
Dated this the 03rd day of November, 2010
J U D G M E N T
Defendant in O.S. No.610 of 2009 of the court of learned
Principal Sub Judge, Ernakulam is the petitioner before me. He
seeks a direction to the learned Sub Judge to hear maintainability
of the suit as a preliminary issue. Respondent has sought for
recovery of money allegedly being arrears of licence fee based on
an agreement dated 01.06.2004, memorandum of understanding
dated 28.07.2006 and on account of sale of a bus, musical
instruments, equipments, etc. According to petitioner the suit
itself is not maintainable for the reason that claim made in the
plaint arises out of a right relating to trade mark which under
Section 134 of the Trade Marks Act, 1999 can be instituted only
before the District Court and also for the reason of suit being
barred under Section 11 of the Code of Civil Procedure (for short,
“the Code”) in view of decision in O.S. No.41 of 2007 of the court
of learned Additional District Judge-II, Ernakulam which is under
challenge in this Court in R.F.A. No.307 of 2008. According to the
learned counsel notwithstanding the above contentions raised in
O.P(C) No.544 of 2010
-: 2 :-
the written statement and a request to decide maintainability of
the suit as a preliminary issue learned Sub Judge has proceeded
to pass Ext.P12, order appointing a Commissioner.
2. I am not called upon, and I do not also find reason to
interfere with Ext.P12, order in this proceeding. Grievance of
petitioner is that maintainability of the suit in spite of having been
raised in the written statement has not been considered by the
learned Sub Judge. Learned Sub Judge is directed to consider
maintainability of the suit on the plea raised by petitioner in the
written statement if it attracted Rule 2(2) of Order XIV of the Code
and if, having reference to that provision it is possible to decide
maintainability of the suit raised by the petitioner as a preliminary
issue, and, if so, pass appropriate orders on the issue.
Original Petition is disposed of with the above direction.
THOMAS P. JOSEPH, JUDGE.
vsv