High Court Kerala High Court

Thomas Varghese vs Padmini Gopalakrishnan on 4 August, 2009

Kerala High Court
Thomas Varghese vs Padmini Gopalakrishnan on 4 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

FAO.No. 13 of 2008()


1. THOMAS VARGHESE, S/O.C.V.VARGHESE,
                      ...  Petitioner

                        Vs



1. PADMINI GOPALAKRISHNAN,
                       ...       Respondent

                For Petitioner  :SRI.O.RAMACHANDRAN NAMBIAR

                For Respondent  :SRI.BINOY VASUDEVAN

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :04/08/2009

 O R D E R
                    P.R. RAMAN & P. BHAVADASAN, JJ.
                - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                              F.A.O. No. 13 of 2008
                   - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                    Dated this the 4th day of August, 2009.

                                       JUDGMENT

Raman, J,

This is an appeal against an order dismissing the

application seeking to set aside the ex-pare decree passed against

the defendant-appellant. The suit is one for recovery of amount

due from the defendant. The suit was listed to 22.8.2006. The

power of attorney holder, who filed the suit was laid up due to

chicken-pox and he could not give necessary instructions to the

counsel to conduct the case or for cross-examining the plaintiff.

Obviously the suit itself was contested by the defendant through

the power of attorney holder. But when the case was listed, the

defendant being absent, he was declared ex-parte. Therefore, when

the defendant himself had entrusted the matter to the power of

attorney holder, who happened to be absent, the question to be

considered is whether this is a fit case where the ex-parte decree is

to be set aside.

2. The court below found that when the matter was

F.A.O. 13/2008. 2

posted for evidence, petitioner was absent. It was recorded by the court

below that on the day on which the petition was posted for evidence,

petitioner was absent and no affidavit was filed in support of the

contention raised. The respondent also did not adduce any evidence

and the matter was heard. But the learned counsel appearing for the

appellant showed us the proceedings sheet to show that even though

the petitioner was absent when the case was called, subsequently he

turned up. So it is not a case where he absented himself totally from

appearing. The court could have then and there asked him to give

evidence and proceed accordingly. In the circumstances, we feel that

an opportunity ought to have been given to the petitioner to contest the

matter on merits.

3. After hearing both sides, in the factual situation as

noticed above and taking a lenient view, we allow this appeal on terms.

Accordingly, the appeal will stand allowed in case the

appellant pays an amount of Rs.3,000/- by way of costs to be paid to

the respondent through counsel before this court within a period of two

weeks from today. On such payment, the suit will stand restored to file

F.A.O. 13/2008. 3

and the court below will dispose of the matter in accordance with law

after hearing both sides. In case of default in making the payment, the

appeal will stand dismissed. The parties shall appear before the court

below on 7th September, 2009.

P.R. Raman,
Judge

P. Bhavadasan,
Judge

sb.