High Court Kerala High Court

V. Vijayabalan vs Mahathma Gandhi University on 15 June, 2009

Kerala High Court
V. Vijayabalan vs Mahathma Gandhi University on 15 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24768 of 2008(W)


1. V. VIJAYABALAN,
                      ...  Petitioner

                        Vs



1. MAHATHMA GANDHI UNIVERSITY,
                       ...       Respondent

2. THE REGISTRAR,

3. THE CONTROLLER OF EXAMINATIONS,

4. N.M. SIDHIC, S/O. MAKKAR,

                For Petitioner  :DR.K.P.KYLASANATHA PILLAY

                For Respondent  :SRI.M.K.DILEEPAN

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

 Dated :15/06/2009

 O R D E R
                    S.S. SATHEESACHANDRAN, J.
                - - - - - - - - - - - - - - - - - - - - - - - - -
                        W.P.(C) No.24768 of 2008
                - - - - - - - - - - - - - - - - - - - - - - - - -
                          Dated: 15th June, 2009

                                 JUDGMENT

The Writ Petition is filed under Article 227 of the Constitution of

India seeking the following reliefs:

1. To call for the records leading to Ext.P3, scrutinise the same and to

set aside Ext.P3 by the issuance of a writ of certiorari or other

appropriate writ, direction or order and to dismiss I.A.No.1945/06 in

A.S.No.165/06 on the file of the 1st Additional District Court,

Ernakulam.

2. To issue any other appropriate writ, order or direction as this

Honourable Court deems fit and proper to meet the ends of justice.

3. To direct the respondents to pay the cost of the above proceedings

to the petitioner.

2. In a suit filed by the 4th respondent in the Writ Petition as

O.S.No.64/99 for damages, a decree was passed after trial awarding

a sum of Rs.40,000/- as realisable from the defendants 1 to 3, who

are the respondents 1 to 3 in the present petition. As against the

decree and judgment, the defendants who were mulcted with liability

to pay damages preferred an appeal with a petition to condone the

delay of 132 days. Notice of the application being given, the

W.P.C.No.24768/08 – 2 –

respondents entered appearance. After conducting enquiry over the

delay condonation petition, the learned 1st Additional District Judge,

Ernakulam passed an order condoning the delay. Propriety and

correctness of that order is impeached by the petitioner who was the

4th defendant in the suit invoking the supervisory jurisdiction of this

court vested under Article 227 of the Constitution.

3. I heard the learned counsel on both sides. Having regard to

the submissions made and the facts and circumstances presented, I

find that the order passed by the learned Additional District Judge for

the time being has not caused any injury to the petitioner as he was a

co-defendant in the suit against whom no decree was passed. Prima

facie, it is seen, petitioner cannot be considered as a person in any

way aggrieved by the order passed by the court below in allowing the

petition for condonation of delay. Further more, the order passed by

the learned Additional District Judge is primarily an order issued

exercise his discretion after taking note of the facts and

circumstances involved. On that count also the impugned order is not

open to challenge unless it is shown that the discretion was

improperly exercised. Petitioner has no such case. Writ Petition is not

entertainable. The Writ Petition is closed.

srd                            S.S. SATHEESACHANDRAN, JUDGE

W.P.C.No.24768/08    - 3 -