High Court Kerala High Court

Valsan Jerome vs Rockey on 13 September, 2010

Kerala High Court
Valsan Jerome vs Rockey on 13 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21603 of 2010(O)


1. VALSAN JEROME, S/O.ROCKEY, AGED 50
                      ...  Petitioner

                        Vs



1. ROCKEY, S/O.ANTHAPPAN,
                       ...       Respondent

2. ANTONY TITUS, S/O.ROCKEY,

3. JULIET RUBAN @ SHIBU, S/O.ROCKEY,

4. DOLLY, D/O.ROCKEY,

5. SAYAI, D/O.ROCKEY,

6. SYNTHITE INDUSTRIAL CHEMICALS LTD.,

                For Petitioner  :SMT.SHOBA ANNAMMA EAPEN

                For Respondent  :SRI.K.S.BABU

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :13/09/2010

 O R D E R
                             THOMAS P. JOSEPH, J.
                           --------------------------------------
                            W.P.(C) No.21603 of 2010
                           --------------------------------------
                  Dated this the 13th day of September, 2010.

                                     JUDGMENT

This Writ Petition is in challenge of Ext.P3, order dismissing I.A.No.4285

of 2009 in O.S.No.528 of 2008 of the court of learned Sub Judge, Ernakulam.

That is a suit for partition filed by petitioner. The suit was resisted by

respondents/defendants. When the case came up for trial in the list on

19.02.2009, respondents were present but petitioner/plaintiff was not present.

Counsel for both parties were present. Proof affidavit of petitioner was filed in

court. At that time it is said, allegedly under instruction from petitioner his

counsel made an endorsement on the plaint that the matter is settled and that

decree could be passed in respect of item No.2 of plaint schedule and excluding

item No.1. Accordingly, a decree was passed. Later petitioner filed I.A.No.4285

of 2009 in the form of review challenging the compromise decree on the ground

that there was no such compromise and the concession made by counsel was

without getting instruction from petitioner. That application was opposed by the

respondents. On I.A.No.4285 of 2009 petitioner gave evidence as PW1.

Learned Sub Judge was not impressed by the evidence of petitioner and

dismissed I.A.No.4285 of 2009. That order (Ext.P3) is under challenge. It is

contended by learned counsel for petitioner that Ext.P3, order cannot be

sustained on the face of evidence given by petitioner as PW1. Learned counsel

for respondents contend that there was infact a compromise entered between

the parties and on the part of petitioner he conveyed the matter to his counsel

WP(C) No.21603/2010

2

over telephone based on which counsel for petitioner made endorsement on the

plaint. Learned counsel has placed reliance on the decisions of the Apex Court

in Jineshwardas v. Jagrani (AIR 2003 SC 4596) and Amteshwar

Anand v. Virender Mohan Singh and others (AIR 2006 SC 151) to

support his contention that it is open to the counsel to make endorsement

regarding settlement and that it is not absolutely necessary that the parties

should joint the compromise.

2. The Supreme Court in Som Dev & others v. Rati Ram &

another (AIR 2006 SC 3297) has held that after 01.02.1977 the

compromise has to be signed by the parties in compliance of Rule 3 of Order

XXIII of Code of Civil Procedure. But in a later decision (See Sneh Gupta v.

Devi Sarup and others – 2009 (2) Supreme 77) it was held that

compromise signed by the counsel on both sides shall be accepted and that the

compromise be signed by parties or by counsel or by both.

3. I am not at the question whether compromise could be signed by

the counsel alone, for, in this case the question for decision is whether

endorsement made on behalf of petitioner by his counsel was with due

instruction. As PW1 petitioner has denied the suggestion that he had given

instruction to his counsel to make such an endorsement. On the day counsel

made the endorsement petitioner was not present in court. According to the

respondents, petitioner had given instruction to his counsel over telephone. But

WP(C) No.21603/2010

3

that is not a matter within the knowledge of respondents. Nor has any of the

respondents given evidence in that line. Learned Sub Judge found evidence of

petitioner as PW1 not tallying with the averments in the affidavit in support of

I.A.No.4285 of 2009. But that is not on the crucial question whether petitioner

had given instruction to his counsel to make a concession. The evidence given

by petitioner as PW1 is that he had not given any instruction. I also stated that

on the day counsel for petitioner (in the trial court) made the endorsement

regarding settlement, petitioner was admittedly not present in the court. In that

situation learned Sub Judge was not correct in rejecting the evidence of PW1

and dismissing I.A.No.4285 of 2009.

Resultantly this Writ Petition is allowed. Ext.P3, order on I.A.No.4285 of

2009 in O.S.No.528 of 2008 of the court of learned Sub Judge, Ernakulam is set

aside. That application is allowed and the compromise decree is set aside. It

will be open to the parties to proceed with trial of the suit. Since the suit is of the

year 2008 learned Sub Judge is directed to expedite further proceedings in the

suit. Parties shall appear in the trial court on 30.09.2010.

THOMAS P.JOSEPH,
Judge.

cks