High Court Kerala High Court

State Of Kerala vs Ron Securities And Services on 21 August, 2007

Kerala High Court
State Of Kerala vs Ron Securities And Services on 21 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP No. 1145 of 2005()


1. STATE OF KERALA, REP. BY THE CHIEF
                      ...  Petitioner
2. THE SUPERINTENDING ENGINEER,
3. THE EXECUTIVE ENGINEER,

                        Vs



1. RON SECURITIES AND SERVICES, A FIRM
                       ...       Respondent

2. A.XAVIERKUTTY, S/O.CHACKO, AGED ABOUT

3. P.S.AJAYAKUMAR, S/O.SUKUMARAN,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.RAJU K.MATHEWS

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :21/08/2007

 O R D E R
                           M.N. KRISHNAN , J
               ==========================
                        C.R.P NO. 1145 OF 2005
               ==========================
                Dated this the 21st day of August, 2007.


                               JUDGMENT

This revision petition is preferred against the order of the District

Judge, Thodupuzha in C.M.A. No. 1300/2002 whereby he confirmed

the order of the Subordinate Judge, Kattappana in I.A. Nos.

1096/2001 and 1097/2001 in O.S. No.57/1999. The suit was filed for

realisation of the money due from the defendants. The court passed

an ex parte decree on 09.03.2001 whereby it allowed recovery of

Rs.50,000/- from the 5th defendant, refused relief against the other

defendants but directed the defendants 1 to 3 to release forthwith an

amount of Rs.8 lakhs kept in the suspense account unless it is

subjected to any court orders or attachment. With a delay of 215 days

as noted by the government and 232 days as noted by the District

Judge an application to set aside the ex parte decree filed by the 3rd

defendant namely the executive engineer in the suit. The ground

alleged are that the statement of facts were prepared and entrusted to

the Additional Government Pleader Sri. Thomas Perumana and

because of his over sight, the written statement could not be filed

within time. He had resigned and the successor advocate did not take

C.R.P. NO. 1145/2005 : 2 :

serious note of the matter and failed to file the written statement.

Defendants 1 to 3 were set ex parte on 30.01.2001. PW1 was

examined and he had deposed in tune with the pleadings but the court

below did not accept his evidence and held that the delay has not been

properly explained. The appellate court also confirmed the view of the

court below. The learned counsel for the respondents in the revision

petition could contend for the position that there is no decree against

the government and therefore there cannot be any grievance for them.

It is also contended that the release of the amount lying in suspense

account had been protected by the decree itself and therefore it is also

not a ground and lastly the materials available and the evidence

adduced are not satisfactory to condone the delay. The question of

condoning the delay and setting aside the ex parte decree had been

the subject matter of so many decisions of this Court as well as the

apex court. It is true that delay shall not be condoned as a routine

matter and ex parte decree cannot be set aside for a mere asking.

The apex court had laid down the principles regarding the condonation

of delay in the decision reported in (Collector, Land Acquisition,

Anantnag v. Katiji) AIR 1987 Supreme Court 1353 that ordinarily a

litigant does not stand to benefit by lodging an appeal late. It is also

C.R.P. NO. 1145/2005 : 3 :

stated that when substantial justice and technical considerations are

pitted against each other, cause of substantial justice deserves to be

preferred for the other side cannot claim to have vested right in

injustice being done because of non-deliberate delay. It must be

grasped that judiciary is respected not on account of its power to

leagalise injustice on technical grounds but because it is capable of

removing injustice and is expected to do so. When this approach is

necessary in the case of a private litigant the court should not adopt a

step motherly attitude to the State Government. The apex court also

took note of the difficulties that may have to be faced by the state

because of non-individual personal responsibility of a person dealing

with the governmental matters. Here, the reason averred is that

instructions were given to former Government Pleader but did not file

the written statement and the subsequent Government Pleader did not

take serious note of it. It is contended that more than 31 lakhs is due

from the contractor and P.W.D has got lien over the amount which is

lying in the suspense account. So though it is in the form of directions

the observations make it clear that it substantially affects the right of

the government. The courts below had highly technical and they have

not adopted broader principles of natural justice in this case. I will

C.R.P. NO. 1145/2005 : 4 :

also refer to the decision of this Court in Plantation Corporation of

Kerala Ltd. v. Hussain (1998 (1) KLT 1008) where this Court quoted

exhaustively from the decision of a single judge reported in

Sreedhara Kurup v. Mickel (1968 KLT 599) this Court held that the

touch stone in a case under Order IX Rule 9 C.P.C is the presence of

sufficient cause for non appearance. The broad principle of natural

justice that informs our judicial institution is that a litigant should not

be deprived of hearing unless there has been something equivalent to

misconduct or gross negligence on his part. Then proceeded on to

held that if some steps have been taken and application for restoration

has been made with some deligence and some evidence adduced

making out a sufficient cause for absence, restoration should be

ordered, minor misconduct or laches being corrected by the common

curative of costs. From the above enunciated principles referred to

above it would show that when it is proved that a party is not grossly

negligent or guilty of grave misconduct then the court should give a

chance for fair hearing to the parties concerned. The 3rd defendant,

executive engineer has sworn to affidavit. He has mounted the box

and there may be discrepancies here and there but the object of his

evidence is to preserve the governmental interest and therefore I

C.R.P. NO. 1145/2005 : 5 :

consider it as a fit case where the courts below should have condoned

the delay and set aside the ex parte decree so far as it related to

defendants 1 to 3 are concerned. Since the other defendants had not

come forward, the question of setting aside the ex parte decree

against them does not arise and lastly it is not inseparable decree

whereby the decree becomes unexexecutable decree against all

defendants. Therefore, the C.R.P is allowed and the ex parte decree

against defendants 1 to 3 are set aside and the court below is directed

to restore the case with respect to these persons and dispose of the

matter in accordance with law. It is also made clear that being a suit

of 1999 the matter be disposed of as expeditiously and not later than 5

months from today.

M.N. KRISHNAN, JUDGE.

rv

C.R.P. NO. 1145/2005 : 6 :