High Court Kerala High Court

V.K.Koman Nair vs Vinod K.K on 17 December, 2008

Kerala High Court
V.K.Koman Nair vs Vinod K.K on 17 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36357 of 2008(C)


1. V.K.KOMAN NAIR, AGED 69 YEARS,
                      ...  Petitioner

                        Vs



1. VINOD K.K, AGED 44 YEARS, S/O.KUMARAN,
                       ...       Respondent

                For Petitioner  :SRI.P.C.HARIDAS

                For Respondent  :SRI.K.THAVAMONY

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :17/12/2008

 O R D E R
               K.P. Balachandran, J.
            --------------------------
             W.P.(C)No.36357 of 2008 C
            --------------------------

                     JUDGMENT

Heard counsel for the petitioner/defendant and

the counsel for the respondent/plaintiff.

2. Petitioner, who is the defendant in O.S.No.

280/07 on the file of the Munsiff’s Court, Pala,

filed I.A.No.244/08 in the said suit to conduct an

enquiry under Order XXXII Rule 15 CPC, as the suit

was filed by the plaintiff represented by his wife

as the next friend and guardian. Counsel on both

sides submit that inquisition had not been

conducted by the court below before granting

permission to the guardian to conduct the suit on

behalf of the respondent/plaintiff. When it is

vehemently argued by the counsel for the

petitioner/defendant that the respondent/plaintiff

is not one who is not capable of understanding

things and managing his own affairs left to

himself, the court has a duty to ascertain by

conducting an inquisition of the plaintiff and

WPC 36357/08 2

satisfy itself as to whether the plaintiff is a

person who is competent and capable of

understanding things and managing his own affairs.

For the purpose, the court should have conducted an

inquisition by questioning the plaintiff and

ascertained his mental capability. Such course

having not been adopted at the stage of appointing

his wife as the guardian, I direct the court below

to conduct a proper inquisition to get satisfied as

regards the mental condition of the respondent/

plaintiff. If the court finds that the plaintiff is

competent to manage his own affairs and understands

things as an ordinary prudent man, the court shall

remove the guardian and direct the suit being

prosecuted by the plaintiff himself. If it is

otherwise and the court is satisfied that the

plaintiff is not capable of managing his own

affairs, the order permitting him to be represented

by his wife as the next friend and guardian shall

continue to be in force. Counsel for the

WPC 36357/08 3

petitioner is directed to produce a copy of this

judgment in the court below forthwith to enable the

court below to act as per the directions given

above.

The writ petition is disposed of with the above

directions. Issue copy of this judgment to the

counsel for the petitioner forthwith.

17th December, 2008 (K.P.Balachandran, Judge)
tkv