Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 3, Cited by 0]

Kerala High Court

M/S. Mikhail Andoni Constructions vs Phygicart E-Commerce Pvt Ltd on 14 August, 2023

Author: C.S.Dias

Bench: C.S.Dias

             IN THE HIGH COURT OF KERALA AT ERNAKULAM
                               PRESENT
                THE HONOURABLE MR.JUSTICE C.S.DIAS
     MONDAY, THE 14TH DAY OF AUGUST 2023 / 23RD SRAVANA, 1945
                        OP(C) NO. 1663 OF 2023
        IN CS 2/2023 OF THE COMMERCIAL COURT, IRINJALAKUDA
PETITIONER/PLAINTIFF:

          M/S. MIKHAIL ANDONI CONSTRUCTIONS
          CHELODE, CHELODE P.O, PALLIKKUNNU, KANNUR DISTRICT
          REPRESENTED BY ITS PROPRIETOR GEORGE ANTONY, AGED 45
          YEARS, S/O. GEORGE, KAYALAPARAMBIL HOUSE, CHELODE P.O,
          KANNUR, PIN - 670014

          BY ADV MAHESH V.MENON



RESPONDENTS/DEFENDANTS:

    1     PHYGICART E-COMMERCE PVT LTD
          EAST FORT, CHEMBUKKAVU VILLAGE, THRISSUR DISTRICT
          REPRESENTED BY ITS CHIEF OPERATING OFFICER,
          PIN - 680020

    2     PROJECT ENGINEER
          PHYGICARY E-COMMERCE PVT LTD, CONSTRUCTION SITE,
          KOLLUTHOOR, NELLAYI VILLAGE , THRISSUR DISTRICT, PIN -
          680684

    3     OLIVEA PROJECTS
          G1 GAYATHRI APPARTMENTS, SANKARANKULANGARA TEMPLE ROAD,
          POONKUNNAM, PO, THRISSUR DISTRICT REPRESENTED BY ITS
          PROPRITOR, PIN - 680002


     THIS OP (CIVIL) HAVING COME UP FOR ADMISSION ON 14.08.2023,
THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 OP(C) NO.1663 OF 2023                 2




              Dated this the 14th day of August, 2023

                             JUDGMENT

The original petition is filed to direct the Commercial Court, Irinjalakuda, to expeditiously dispose of C.S. No.2/2023, within a time period to be fixed by this Court.

2. The petitioner's case is that, it is a proprietary concern doing construction work. In order to realise money from the respondents and for consequential reliefs, the petitioner has preferred the above suit against the respondents. The respondents have filed O.S.No.985/2022 before the Court of the Munsiff, Irinjalakuda, seeking a decree of injunction. The pendency of C.S.No.2/2023 is causing hardship to the petitioner. Hence, there may be a direction to the Commercial Court to consider and dispose of the same, immediately.

OP(C) NO.1663 OF 2023 3

3. Heard; Sri. Mahesh V. Menon, the learned the counsel appearing for the petitioner, on admission.

4. The Code of Civil Procedure, 1908 lays down the procedure to be followed by civil courts right from the institution of the suit till the execution of the decree.

5. It is trite, the supervisory jurisdiction of this Court under Article 227 of the Constitution of India is to be exercised sparingly and in cases of exceptional rarity. The power under this Article casts a duty on this Court to keep Courts of the District Judicature and Tribunals within their bounds of authority and see that they discharge their functions as per the mandate prescribed under law. But, that does not mean that this Court is to intermeddle with the proceedings before the Courts/ Tribunals, at each and every stage, that too on the mere asking of parties, particularly to dispose of a suit in precedence to older pending matters.

6. On an appreciation of the pleadings and materials OP(C) NO.1663 OF 2023 4 on record, it is seen that Ext P1 plaint has been instituted on 6.1.2023. The respondents have filed Ext.P2 written statement only on 18.7.2023. The suit has not reached the pre-trial stage. Thus, I am of the view that the suit is only at its nascent stage.

7. In Shiju Joy.A vs. Nisha [2021 (2) KHC 462], a Division Bench of this Court has succinctly held that in cases pending before the Family Courts, if a litigant desires to get an out-of-turn disposal, then such person has to first move the Family Court by way of an interlocutory application stating the reasons for the expeditious consideration of the matter. Only if the Family Court rejects such request, the party can invoke the supervisory jurisdiction of this Court under Article 227 of the Constitution of India.

8. Recently, another Division Bench of this Court in Prema Joy vs. John Britto [2023 LiveLaw (Ker) 235], following the principles in Shiju Joy (supra), has OP(C) NO.1663 OF 2023 5 emphatically held that 'out-of-turn' hearings cause injustice to other litigants. Deviation from the seniority, on the basis of the date of filing, shall be permitted only in exceptional cases and for genuine reasons. Merely because a litigant has the means or resources to approach this Court, with a prayer to expedite his case, he shall not be permitted to jump the queue or steal a march over other litigants, and get an undue advantage.

9. On an overall consideration of the pleadings and the principles laid down in the aforecited precedents, I do not find any extra-ordinary circumstances or pressing reasons to exercise the power of superintendence of this Court under Article 227 of the Constitution of India, to direct the court below to expeditiously dispose of the suit in question. There are no justifiable grounds made out in the original petition, to direct the out of turn disposal of the said suit, and upset the apple cart of the suits already listed for trial before the court below, where there is a OP(C) NO.1663 OF 2023 6 huge backlog of suits and applications. Hence, this Court leaves it to the absolute discretion and wisdom of the court below to decide, whether the present suit is to be disposed of in precedence to older pending matters. It would be upto the petitioner to move the court below by filing an application, seeking for an out-of-turn disposal of the suit. If such an application is filed, the court below shall consider the same as per the principles laid down in Shiju Joy and Prema Joy (supra).

With the above observations, the original petition is dismissed.

SD/-

C.S.DIAS, JUDGE rmm14/8/2023 OP(C) NO.1663 OF 2023 7 APPENDIX OF OP(C) 1663/2023 PETITIONER EXHIBITS Exhibit P1 A TRUE COPY OF CS NO. 2/2023 ON THE FILES OF THE COMMERCIAL COURT, IRINJALAKUDA DATED 06.01.2023 Exhibit P2 A TRUE COPY OF WRITTEN STATEMENT FILED IN CS NO. 2/2023 ON THE FILES OF THE COMMERCIAL COURT, IRINJALAKUDA