High Court Kerala High Court

Vinodkumar vs Bhargaviamma on 18 January, 2008

Kerala High Court
Vinodkumar vs Bhargaviamma on 18 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RFA No. 613 of 2007()


1. VINODKUMAR ,
                      ...  Petitioner
2. SUKUMARAN NAIR

                        Vs



1. BHARGAVIAMMA, AGED 73 YEARS
                       ...       Respondent

2. VALSALA, AGED 54 YEARS,

                For Petitioner  :SRI.S.MOHAMMED AL RAFI

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice V.K.MOHANAN

 Dated :18/01/2008

 O R D E R
                 P.R.RAMAN & V.K.MOHANAN, JJ.
                  ---------------------------------
                    R.F.A.No.613 OF 2007
                 ------------------------------------
            Dated this the 18th day of January, 2008

                           JUDGMENT

Raman, J.

This appeal arises out the judgment in O.S.No.183/2007 on

the file of Principal Sub Court, Kottayam. The suit is one for

specific performance and alternate prayer is for return of the

amount with interest. The court below granted the alternate

prayer. No evidence was recorded. In the judgment it is stated

that no written statement is filed. Both sides agree that written

statement was filed and that the observation that no written

statement was filed itself is wrong. The court did not frame any

issues or the parties lead to adduce any evidence in the matter.

In the facts and circumstances of the case, when the court below

has itself gone wrong in stating that no written statement was

filed clearly shows the non-application of the mind. Further it is

not stated as to why parties were not allowed to adduce the

evidence in the matter. In the circumstances, judgment and

decree is set aside and the matter is remanded back for fresh

consideration. The court below shall dispose of the matter in

RFA.NO.613/07 2

accordance with law and after permitting the parties to adduce

evidence. Party shall appear before the court below on

12/02/2008. The entire court fee shall be refunded.

(P.R.RAMAN, JUDGE)

(V.K.MOHANAN, JUDGE)

sv.