High Court Kerala High Court

Unnikrishnan Nair vs Manikkanamparambil Trust on 28 July, 2009

Kerala High Court
Unnikrishnan Nair vs Manikkanamparambil Trust on 28 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18620 of 2009(O)


1. UNNIKRISHNAN NAIR, SON OF KESAVA PILLAI,
                      ...  Petitioner

                        Vs



1. MANIKKANAMPARAMBIL TRUST,
                       ...       Respondent

                For Petitioner  :SRI.P.SREEKUMAR

                For Respondent  :SRI.PHILIP T.VARGHESE

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

 Dated :28/07/2009

 O R D E R
              S.S.SATHEESACHANDRAN, J.
                   -------------------------------
              W.P.(C).NO.18620 OF 2009 (O)
                 -----------------------------------
           Dated this the 28th day of July, 2009

                       J U D G M E N T

The writ petition is filed seeking the following reliefs:

i. to set aside the order Ext.P3 and to grant
the petitioner one month’s time for filing the
written statement in the suit;

ii. to issue such other reliefs as this Hon’ble
Court may deem fit in the circumstances of
this case.

2. Petitioner is the defendant in O.S.No.277/2007 on the

file of the Munsiff Court, Vaikom. Suit is one for recovery of

possession, and the respondent is the plaintiff.

Petitioner/defendant did not file the written statement within

the time and his request for enlargement of time was declined.

He sought for one month more for filing the written statement

and the learned Munsiff vide Ext.P3 order dismissed his

petition. Propriety and correctness of that order is impeached

WPC.18620/09 2

in the petition invoking the supervisory jurisdiction vested

with this Court under Article 227 of the Constitution of India.

2. I heard the learned counsel on both sides. The

learned counsel appearing for the respondent fairly submitted

that he is not standing on technical objections. Suit has been

filed for recovery of possession after obtaining a sale

certificate in a court auction since the auction purchaser

failed to take steps for delivery within one year from the issue

of that certificate, submits the counsel. The learned counsel

for the petitioner submitted that since a connected suit was

pending before another court and as the documents already

filed in that suit were to be looked into, extension of one

month’s time was sought for to file the written statement.

Whatever that be, having regard to the fact that the written

statement was not filed within the time fixed by the court, I

find the lapse can be condoned only on compensating the

injury to the plaintiff on account of prolongation of the case

delaying its final disposal. As a condition precedent for

acceptance of the written statement of the

WPC.18620/09 3

petitioner/defendant, by granting him an extension of time, he

shall pay a cost of Rs.750/- to the plaintiff. Cost so ordered

shall be paid to the counsel appearing for the respondent in

this Court within one week and a memo filed within ten days

from the date of this judgment. If cost is paid,

petitioner/defendant will be allowed to file his written

statement within an extended period of three weeks from the

date of this judgment. On payment of cost and filing of

written statement within the time fixed, the court below shall

accept the written statement, after passing appropriate

orders, in case, he had already been set ex parte consequent

to nonfiling of the statement earlier and proceed with the trial

of the case in accordance with law. Writ petition is disposed

as above.

For report, post after ten days.

S.S.SATHEESACHANDRAN
JUDGE

prp