High Court Kerala High Court

Tomy Devasia vs Babu Antony on 3 November, 2009

Kerala High Court
Tomy Devasia vs Babu Antony on 3 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17777 of 2009(O)


1. TOMY DEVASIA, VALLAPPATTIL,
                      ...  Petitioner

                        Vs



1. BABU ANTONY, NADAKKELPARAMPIL,
                       ...       Respondent

2. KUNJUMON DEVASIA, VALLAPPATTIL,

                For Petitioner  :SRI.J.OM PRAKASH

                For Respondent  :SRI.G.GOPAKUMAR (CHERTHALA)

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :03/11/2009

 O R D E R
                    S.S.SATHEESACHANDRAN, J.
                   -----------------------------------
                   W.P.(C).No.17777 of 2009 - O
                    ---------------------------------
             Dated this the 3rd day of November, 2009

                            J U D G M E N T

Writ petition is filed seeking the following relief:

“To issue a writ of certiorari calling for the

records relating to Ext.P5 & P11 and quash the same.”

2. Petitioner is the second defendant in O.S.No.147 of

2008 on the file of the Sub Court, Alappuzha. Suit is one for

specific performance of an agreement of sale, and the first

respondent is the plaintiff and second respondent, the first

defendant. Petitioner/second defendant in fact is only the power

of attorney holder of the first defendant. In the above suit after

setting aside the defendants exparte, for the reason of nonfiling

of the written statement within the time fixed by the court, the

suit was initially dismissed after an affidavit was filed by the

plaintiff in support of the suit claim. It is admitted at the stage

when such affidavit was filed the balance court fee payable on the

suit claim had not been remitted by the plaintiff. Still, it was not

an order of rejection of the plaint, but, dismissal of that suit was

the view taken by the court when an application was moved

W.P.(C).No.17777 of 2009 – O

2

subsequently by the plaintiff for reviewing the disposal of the suit

treating it as a rejection of the plaint and remitting the balance

court fee. Whatever that be, pursuant to dismissal of the review

petition, the plaintiff moved an application for restoration of the

suit under Order IX Rule 9 of the Code of Civil Procedure.

Without notice to the defendants that application was allowed

and, later, the court also passed Ext.P12 judgment decreeing the

suit. Propriety and correctness of Ext.P12 judgment is challenged

by the second defendant invoking the supervisory jurisdiction

vested with this Court under Article 227 of the Constitution of

India.

3. I heard the counsel on both sides.

4. From the submissions made and also perusing Ext.P12

order and also other exhibits tendered in the petition including

the order passed by the court below on the review petition moved

by the plaintiff, I find the orders passed by the court from time to

time after disposal of the suit, whether it be rejection of the

plaint or dismissal, were not only irregular but, improper and not

in tune with the provisions of law. Ext.P12 judgment passed by

W.P.(C).No.17777 of 2009 – O

3

the court after restoring the suit without notice to the defendants

in any view of the matter cannot be sustained. At the time of

hearing the learned counsel for the petitioner submitted that his

only grievance is that he should be given an opportunity to have

a decision on merits of the suit after acceptance of his written

statement setting aside the exparte order passed against him.

Learned counsel for the first respondent also submitted that in

view of what had transpired earlier, and in the event of setting

aside the judgment an opportunity be provided to the plaintiff to

establish his suit claim. Considering the submissions made and

taking into account the circumstances involved in the case,

setting aside the judgment passed in the suit and also the order

declaring the defendants exparte, I direct the court below to

extend an opportunity to the defendant to file their written

statement. Suit has to be disposed of on its merits giving

opportunity to both sides to lead evidence in support of their

respective case. It is reported that the entire balance court fee

payable on the suit claim has already been remitted by the first

respondent/plaintiff in the suit. The defendants if they have not

W.P.(C).No.17777 of 2009 – O

4

filed written statement so far shall file written statement within a

period of three weeks from the date of receipt/production of a

copy of this judgment, unless such period is extended by the

court below for sufficient reason. Parties are directed to appear

before the court below on 20.11.2009. Court below is directed to

dispose of the suit, as expeditiously as possible, at any rate,

within a period of six months from the date of receipt/production

of a copy of this judgment.

Writ petition is disposed of as above.

S.S.SATHEESACHANDRAN,
JUDGE.

bkn/-