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 1, Cited by 5]

Andhra HC (Pre-Telangana)

The Jeypore Sugar Co. Ltd. Rep. By V.V.S. ... vs Pamerla Suryarao on 10 April, 1996

Equivalent citations: 1996(2)ALT68, 1996 A I H C 5270, (1996) 4 ICC 449, (1996) 1 LS 459, (1996) 2 CIVILCOURTC 74, (1996) 2 CURCC 515, (1996) 2 BANKCAS 452, (1996) 2 ANDHLD 350, (1996) 2 ANDH LT 68, (1996) 1 APLJ 339

ORDER
 

S.R. Nayak, J.
 

1. The Court below decreed the suit ex parte on 17-8-1994. The revision petitioner-defendant filed I.A. No. 1171 of 1994 Under Order 9, Rule 13 of C.P.C. for setting aside the ex parte decree. The learned trial Judge has allowed the said LA. by the order under revision subject to the revision petitioner-defendant paying Rs. 10,000/ - (1/5 th of the suit amount) and costs of the decree quantified at Rs. 3,906.75 ps. to the respondent - plaintiff within one month from the date of the order. This revision petition is filed against the said order in so far as it directs payment of the aforementioned sums of money.

2. The argument of the learned counsel for the revision petitioner is that the condition imposed on the defendant is quite onerous and the facts and circumstances of the case do not justify imposition of such condition as a condition to order the application. On the other hand, Mr. N.V. Suryanarayana Murthy, the learned counsel for the respondent - plaintiff, would contend that having regard to the conduct and the way the revision petitioner - defendant conducted himself in the proceedings anterior to passing of the ex parte decree on 17th August, 1944, the learned trial Judge is fully justified in exercising his discretionary power and imposing the conditions.

3. It is trite to state that once an application Under Order 9 Rule 13 C.P.C. is allowed and the ex parte decree is set Aside, ex parte decree extinguishes. In other words, ordering an application Under Order 9 Rule 13 C.P.C. obliterates ex parte decree from records. If that is so, a liability flowing from such ex parte decree should also cease to be operative. Setting aside a decree cannot be equated with suspension of operation of a decree because in the latter case, despite suspension the decree continues to exist though it is not operative. Therefore, the Courts will not be justified in imposing conditions as to payment of part of decretal amount while allowing an application Under Order 9 Rule 13 C.P.C. as they normally do while suspending operation of decrees in the appeals. Therefore, the applicant-defendant cannot be saddled with a liability in full or part flowing from an ex parte decree, which is no longer in existence. Secondly, an ex parte decree is an outcome or a consequence or a result of an ex parte proceeding and is based on unilateral plea of the plaintiff. Allowing the application Under Order 9 Rule 13 C.P.C. enables the defendant to contest the claim of the plaintiff. If that is so, it will be unreasonable, illogical and arbitrary for the Court to impose a liability on defendant to pay the suit claim even before adjudication on rival claims takes place and the Court decides to decree the suit. However, the Court while allowing an application Under Order 9, Rule 13 C.P.C. in appropriate cases, order costs of the application including the advocate's fee. In the present case, the learned trial Judge has directed the revision petitioner - defendant to pay not only the costs of the decree but also Rs. 10,000/- being 1/5 th of the suit claim to the plaintiff, not to the credit of the suit, that too, without any condition. If the suit after adjudication is dismissed, that: will force the defendant to initiate proceedings to recover sums of money paid to the plaintiff, if the plaintiff does not voluntarily repay the same, resulting in unnecessary and avoidable litigation, Therefore, its should be held that the direction to pay a part of the suit claim is quite onerous and unjustified as contended by the learned counsel for the petitioner. However, taking into account the totality of facts and circumstances of the case, I am of the opinion that the direction to pay the costs can be sustained.

4. In the result and for the foregoing reasons, the revision petition is allowed and the order of the learned trial Judge dated 2-11-1994 passed in LA. No. 1171-of 1994 in O.S. No. 47 of 1992 is set aside in so far as it directs the defendant -revision petitioner to pay Rs. 10,000/- (1/5th of the suit amount). In all other respects, the order of the learned trial Judge stands and operates. The parties are directed to bear their costs in this C.R.P.