Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Duvvuru Saraschandra vs Sakaria Surekha
2024 Latest Caselaw 536 AP

Citation : 2024 Latest Caselaw 536 AP
Judgement Date : 12 January, 2024

Andhra Pradesh High Court - Amravati

Duvvuru Saraschandra vs Sakaria Surekha on 12 January, 2024

                                  1


        THE HON'BLE DR.JUSTICE K. MANMADHA RAO

   CIVIL MISCELLANEOUS APPEAL No.56 of 2022 and CIVIL
         REVISION PETITIONS Nos.306 & 307 of 2022

COMMON JUDGMENT:

As the issue involved in these three matters is one and the

same, these matters are taken up together for disposal by this

Common Order.

2. Originally, the suit in O.S.No.196 of 2016 was filed by the

plaintiff for recovery of amount of Rs.20,16,209/- on the file of I

Additional District Judge, Nellore (for short "the Court below") from

the defendants together with costs. When the suit was posted on

02.12.2021 for trial, the plaintiff filed PW.1 affidavit and all

documents were marked. However, as the defendants called

absent on that day, they were made set ex parte and the matter

was posted for judgment on 15.12.2021. When the defendants

came to know that the matter was posted for judgment,

immediately they moved the present impugned applications vide

I.A No.436 of 2021 under Order IX Rule 9 CPC read with Section

151 CPC seeking to set aside the ex parte order dated 2.12.2021;

I.A No.437of 201 under Section 151 CPPPC seeking to reopen the

above suit for cross examination of PW.1 and PW.2 and for costs

and I.A No.438 of 2021 under Order XVIII Rule 17 CPC read with

Section 151 CPC seeking to recall PW1 and PW.2 for the purpose

of cross examination. The same were dismissed by the Court

below vide common order dated 04.01.2022. Aggrieved by the

same, the present three matters came to be filed.

3. Heard Sri V. Siva Prasad Reddy, learned counsel for the

appellant/petitioners and Sri S. Harinadha Reddy, learned counsel

for the respondents.

4. On hearing, learned counsel for the appellants/

petitioners submits that the order passed by the Court below is

highly illegal, irregular and flagrant violation of law. He submits

that the Court below erred in not allowing the petitions filed by the

petitioners. He mainly contended that the Court below failed to

consider that at any stage the Court can set aside the ex parte

order. He submits that the Court below on previous occasion i.e.,

on 23.11.2021 as the plaintiff called absent and he could not lead

his evidence on many adjournments, the lower Court posted the

matter for dismissal and when the matter was posted on

02.12.2021, there was no representation on the defendants side,

on that day itself, without giving fair chance, the Court below has

denied the opportunity of cross-examination for the better

appreciation of the facts erroneously dismissed the applications.

5. On the other hand, learned counsel for the respondents

contended that the suit was posted with condition of dismissal, as

such the plaintiff/respondent filed affidavit of PW.1, but the

petitioners absent and hence the Court set the petitioners ex parte

and that the Court below has rightly dismissed the applications.

Therefore, learned counsel refuted the submissions made by

learned counsel for the appellants/petitioners.

6. On a perusal of the material available on record and on

hearing the submissions of learned counsel, it is observed that the

suit pertains to the year 2016. When the said suit was posted to

23.11.2021, the plaintiff called absent and it was posted to

2.12.2021 under the caption 'for dismissal'. But chief affidavit of

PW.1 was filed, Ex.A1 to Ex.A9 were marked on that day. However

the defendants called absent, no representation, again the case

was kept aside and as there was no representation even at 3.45

p.m. they were set ex parte and therefore the matter was posted to

14.12.2021 for further evidence. On the said date i.e., on

14.12.2021 chief affidavit of PW.2 was filed and reported no

further evidence, arguments heard and the suit was posted to

15.12.2021 for judgment. Meanwhile, on 15.12.2021 the

appellants/defendants moved the present impugned applications.

7. Under our present adversary legal system where the

parties generally appear through their advocates, the obligation of

the parties is to select his advocate, brief him, pay the fees

demanded by him and then trust the learned advocate to do the

rest of the things. The party may be a villager or may belong to a

rural area and may have no knowledge of the court's procedure.

After engaging a lawyer, the party may remain supremely confident

that the lawyer will look after his interest. At the time of the

hearing of the case, the personal appearance of the party is not

only not required but hardly useful. Therefore, the party having

done everything in his power to effectively participate in the

proceedings can rest assured that he has neither to go to the High

Court to inquire as to what is happening in the High Court with

regard to his case nor is he to act as a watchdog of the advocate

that the latter appears in the matter when it is listed. It is no part

of his job.

8. A practice has grown up in the High Court amongst the

lawyers that they remain absent when they do not like a particular

Bench. May be he is better informed on this matter. Ignorance in

this behalf is our bliss. Even if I do not put our seal of imprimatur

on the alleged practice by dismissing this matter which may

discourage such a tendency, would it not bring justice delivery

system into disrepute? What is the fault of the party who having

done everything in his power and expected of him would suffer

because of the default of his advocate. If I reject this petition, the

only one who would suffer would not be the lawyer who did not

appear but the party whose interest he represented. The problem

that agitates us is whether it is proper that the party should suffer

for the inaction, deliberate omission, or misdemeanour of his

agent. The answer obviously is in the negative. May be that the

learned advocate absented himself deliberately or intentionally. I

have no material for ascertaining that aspect of the matter. I say

nothing more on that aspect of the matter. However, I cannot be a

party to an innocent party suffering injustice merely because his

chosen advocate defaulted. In view of the above, the party is not

responsible because he has done whatever was possible and was in

his power to do, the costs should be recovered from the advocate

who absented himself.

9. On considering the submissions of learned counsel for

the appellants/petitioners and also carefully perused the affidavits

filed with the applications to set aside the ex parte decree, to re

open the above suit for cross examination and to recall the

evidences of PW.1 and PW.2 for the purpose of cross examination,

this Court is of the considered view, the foreclosure of the

defendant's right to cross-examine the PW.1 & PW.2 has resulted

in grave prejudice to the right of defence of the

defendants/petitioners herein. Hence, this Court deems fit to

allow these matters.

10. Accordingly, all these matters are allowed. The

impugned orders in all these matters are hereby set aside. The

Court below is directed to recall and reopen the plaintiff's

witnesses (PW.1 & PW.2) evidence and permit the

petitioners/defendants to cross examine PW.1 & PW.2. Further,

since the suit pertains to the year 2016, the Court below is

directed to dispose of the suit, as expeditiously, as possible,

preferably, within a period of three (03) months from the date of

receipt of a copy of this order. There shall be no order as to costs.

11. As a sequel, miscellaneous applications pending, if any,

shall also stand closed.



                                 ___________________________________
                                 DR.JUSTICE K. MANMADHA RAO
Date:     12 .01.2024.

Gvl



      THE HON'BLE DR.JUSTICE K. MANMADHA RAO




CIVIL MISCELLANEOUS APPEAL No.56 of 2022 and CIVIL REVISION PETITIONS Nos.306 & 307 of 2022

Date : 12 .01.2024

Gvl

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter