High Court Kerala High Court

V.Ramachandran Nair vs Sujatha on 17 February, 2010

Kerala High Court
V.Ramachandran Nair vs Sujatha on 17 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35169 of 2009(O)


1. V.RAMACHANDRAN NAIR,
                      ...  Petitioner

                        Vs



1. SUJATHA, ASWATHY,
                       ...       Respondent

2. SASIKUMAR, ASWATHY,

3. SUNIL DETAN, ASWATHY,

4. VENEETHA VISWANATHAN,

                For Petitioner  :SRI.M.SREEKUMAR

                For Respondent  :SRI.N.R.SURESH KUMAR

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :17/02/2010

 O R D E R
                        P. BHAVADASAN, J.
             - - - - - - - - - - - - - - - - - - - - - - - - - - -
                  W.P.(C). No. 35169 of 2009
            - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
          Dated this the 17th day of February, 2010.

                               JUDGMENT

In this writ petition, the petitioner assails

Ext.P.10 order, by which the lower appellate court

allowed the appeal on condition that the petitioner

deposits a sum of Rs.54,060/- with interest at 12% per

annum.

2. Petitioner was the defendant in O.S. 696 of

1995. That suit was decreed ex-parte. It is the case of

the petitioner that he was unaware of the suit and he

had not received summons in the suit at all. It was

admitted by him that he had received a sum of

Rs.12,000/- and he expressed his willingness and

readiness to repay the same. Ultimately, the appellate

court in C.M.A. 99 of 2007 directed the trial court to

dispose of the suit within two months, in case the

petitioner deposits the amount already made mention

of .

WPC. 35169/2009. 2

3. Petitioner says that the condition is very

onerous and some indulgence may be shown.

Considering the facts and circumstances of the

case, it is felt that if the petitioner deposits a sum of

Rs.25,000/- within one month from today, the trial court will

take back the suit on file and try to dispose of the same

within four months therefrom. Execution of the decree will

be kept in abeyance till then.

P. BHAVADASAN,
JUDGE

sb.