High Court Kerala High Court

Thekke Koodanchalil Janaki vs T.K.Viswan on 27 August, 2008

Kerala High Court
Thekke Koodanchalil Janaki vs T.K.Viswan on 27 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4627 of 2008(A)


1. THEKKE KOODANCHALIL JANAKI, W/O.
                      ...  Petitioner

                        Vs



1. T.K.VISWAN, S/O. RAMOTTY,
                       ...       Respondent

2. T.K.MOHANAN, S/O. RAMOTTY,

3. T.K.SHOBHANA, D/O. RAMOTTY,

4. T.K.SHYLAJA, D/O. RAMOTY,

5. THE FEDERAL BANK LTD.,

6. M.BIJU, S/O. KUNHIKRISHNAN NAIR,

                For Petitioner  :SRI.V.V.SURENDRAN

                For Respondent  :SRI.MOHAN JACOB GEORGE

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :27/08/2008

 O R D E R
                M. SASIDHARAN NAMBIAR, J.
                   ------------------------------------------
                   W.P.(C) NO. 4627 OF 2008
                   ------------------------------------------
             Dated this the 27th day of August, 2008


                              JUDGMENT

This petition is filed under Article 227 of Constitution of

India challenging Ext.P3 order passed by Sub Court, Kozhikode

in I.A.4761 of 2007, an application filed under Rule 15 of Order

XXXII of Code of Civil Procedure for conducting an inquisition to

enable the plaintiff to be represented through the next friend.

Under Ext.P3 order, learned Munsiff dismissed the application

with costs of respondents 5 and 6.

2. Learned counsel appearing for petitioner and

respondents No.5 and 6 were heard.

3. Learned counsel appearing for petitioner argued that

when the suit is instituted by the plaintiff claiming that she is

not mentally sound and that to decide that fact Court is bound to

conduct an inquiry as provided under Rule 15 of Order XXXII of

Code of Civil Procedure and as the inquiry was not conducted,

Ext.P3 order is to be quashed.

4. Learned counsel appearing for respondents argued

WP(C)4627/08 2

that I.A.4761 of 2007 was filed only as an attempt to protract the

order of injunction obtained exparte against the respondents

and even if an order under Rule 15 of Order XXXII of the Code is

passed, the order is not binding on the defendants and

defendants are entitled to contend that plaintiff is not of

unsound mind and cannot be represented through the next

friend and if such a contention is raised, Court is bound to frame

an issue and thereafter permit the parties to adduce evidence

and decide that issue and in such circumstances there is no

necessity to conduct an inquiry as sought for in I.A.4761 of

2007. Learned counsel appearing for sixth respondent

submitted that even if Ext.P3 order is to be interfered, trial

Court may be directed to dispose the suit expeditiously.

5. When a plaint is presented by a person claiming to be

the next friend of the plaintiff, on the allegation that either

plaintiff is of unsound mind or is not capable by reason of mental

infirmity to protect her interest, Court is bound to conduct an

inquiry. Rule 15 of Order 32 provides that the Rules 1 to 14,

which relate to minor, would apply to a person of unsound mind

and also to persons who are by reason of mental infirmity is

unable to protect their interest. It is not disputed that the

WP(C)4627/08 3

learned Sub Judge did not conduct an inquiry while the suit was

instituted so as to decide whether plaintiff could be permitted to

be represented through the next friend. As no inquiry was

conducted, learned Sub Judge is directed to consider I.A.4761 of

2007 and decide the question whether the plaintiff is entitled to

be represented through a next friend as provided under Rule 15

of Order XXXII of Code of Civil Procedure. If the Court finds

that plaintiff cannot be represented through next friend, then

the suit as such may not lie and the learned Sub Judge is to pass

appropriate order. If it is to be found that plaintiff is to be

permitted to be represented through next friend, in the light of

the written statement filed, learned Sub Judge necessarily has to

frame necessary issues and proceed with the trial.

Writ petition is disposed of as above.

M. SASIDHARAN NAMBIAR,
JUDGE

Okb/-