High Court Kerala High Court

T.K.Jacob vs Family Inn Office At T.C.4/424 on 14 August, 2009

Kerala High Court
T.K.Jacob vs Family Inn Office At T.C.4/424 on 14 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19063 of 2006(T)


1. T.K.JACOB,
                      ...  Petitioner

                        Vs



1. FAMILY INN OFFICE AT T.C.4/424,
                       ...       Respondent

2. SMT.RACHEL OOMEN,

3. PRINCY JOHNSON, AGED 43, W/O.K.V.JOHNSON

4. MASTER RANA JOHNSON, AGED 17,

5. MISS.VEENA JOHNSON,

                For Petitioner  :SRI.J.HARIKUMAR

                For Respondent  :SRI.R.MANOJ

The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :14/08/2009

 O R D E R

P.S.GOPINATHAN, J.

== = = = = = = = = = = = = = = = = =
WP(C).No.19063 of 2006-T.

= = = == = = = = = = = = = = = = = =

Dated this the 14th day of August, 2009.

J U D G M EN T

Petitioner is the defendant in Ext.P1 suit, OS.No.314/1999, on the file

of the Additional Subordinate Judge, Thiruvananthapuram, for realisation of

a sum of Rs.1,46,252/-. Though summons was served upon the petitioner,

he failed to appear. Consequently, he was declared exparte. Later, he filed

Ext.P2 written statement stoutly contesting the suit, along with petition

IA.No.1238/2001 to set aside Ext.P1 exparte order. By Ext.P3, the petition

was allowed on condition that the petitioner should pay Rs.3,000/- within a

period of one month. According to the learned counsel, because of the

poverty, the petitioner could not pay the amount in time. So he sought for

further time. The trial court was not pleased to grant time. The petition was

dismissed by Ext.P3 for the reason that the cost was not paid in time.

Thereafter, the suit was decreed exparte. Seeking an order to set aside the

decree, petitioner filed Ext.P4 petition as IA.No.2304/2002. By Ext.P5 the

trial court dismissed the petition for the reason that the earlier opportunity

WP(C).No.19063 of 2006-T.

-: 2 :-

was not availed by not paying the cost and that Ext.P4 petition is barred by

the principle of resjudicata. Assailing Ext.P5 order an appeal as

CMA.No.136/2003 was preferred before the District Court,

Thiruvananthapuram. The learned District Judge by Ext.P6 judgment found

that the petitioner was given sufficient opportunity but that was not availed,

though found that Ext.P4 petition is not barred by the principle of

resjudicata. Consequently, by Ext.P6 judgment the appeal was dismissed.

The correctness of the said judgment is canvassed in this writ petition.

2. Heard the learned counsel for the petitioner. It didn’t appear

that the failure to deposit the cost ordered by the trial court is due to any

reason other than the poverty as now contended. The trial court hasn’t

shown any reason not to grant extension of time sought by the petitioner. In

my opinion, the trial court should have given one more opportunity to meet

the ends of justice or the written statement should have been accepted with

liberty to the respondent to take steps to realize the cost by execution.

Having failed to rule out the possibility that the poverty prevented the

petitioner availing the earlier opportunity , as submitted by the learned

counsel for the petitioner and taking note that the petitioner had already

filed the written statement, I find that it would be just and appropriate to

WP(C).No.19063 of 2006-T.

-: 3 :-

provide a further opportunity to the petitioner to defend Ext.P1 suit. The

inconvenience caused to the respondent can be compensated. In the result,

this writ petition is allowed. Ext.P6 judgment is set aside on condition that

the petitioner shall deposit Rs.3,000/- before the trial court as cost within

one month. On deposit of cost, Ext.P4 petition IA.No.2304/2002 would

stand allowed. In the event of failure to deposit cost within one month, this

petition would stand dismissed. No costs.

P.S.GOPINATHAN, JUDGE.

Kvs/-