Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

C.P.Joseph vs C.P Francis
2024 Latest Caselaw 27782 Ker

Citation : 2024 Latest Caselaw 27782 Ker
Judgement Date : 13 September, 2024

Kerala High Court

C.P.Joseph vs C.P Francis on 13 September, 2024

                                                      2024:KER:70227
MJC.No.126/2023                    1


              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

              THE HONOURABLE MR. JUSTICE A. BADHARUDEEN

    FRIDAY, THE 13TH DAY OF SEPTEMBER 2024 / 22ND BHADRA, 1946

                          MJC NO. 126 OF 2023

        AGAINST THE JUDGMENT IN RSA NO.94/2014 OF HIGH COURT OF

KERALA

PETITIONERS/APPELLANTS:

    1       C.P.JOSEPH, AGED 69 YEARS
            S/O.LATE PIOUS, CHALONA HOUSE,
            N.KALAMASSERY, ERNAKULAM, PIN - 682033.

    2       C.P.RAPHEAL, AGED 67 YEARS
            S/O LATE PIOUS, CHALONA HOUSE,
            THANNIKKAL,ELAMAKKARA, ERNAKULAM, PIN - 682016.

    3       C.P.GEORGE, AGED 64 YEARS
            S/O LATE PIOUS, CHALONA HOUSE,
            THANNIKKAL,ELAMAKKARA ERNAKULAM, PIN - 682016.

    4       C.P.SEBASTAIN, AGED 61 YEARS
            S/O LATE PIOUS CHALONA HOUSE,
            THANNIKKAL,ELAMAKKARA ERNAKULAM,
            PIN - 682016.

    5       DESTY THOMAS, AGED 57 YEARS
            S/O LATE THOMAS, WARRIATH HOUSE,
            VALAPPU, MALIPPURAM, ERNAKULAM, PIN - 682511.


            BY ADV A.B.JALEEL


RESPONDENTS/RESPONDENTS:

    1       C.P FRANCIS, AGED 47 YEARS, S/O LATE PIOUS,
            CHALONA HOUSE, KALOOR, ERNAKULAM, PIN - 682017.
                                                             2024:KER:70227
MJC.No.126/2023                    2


    2        CLARA JACOB, AGED 54 YEARS
             W/O JACOB, PALAPPARAMBIL HOUSE,
             JOURNALIST COLONY, KALOOR, ERNAKULAM, PIN - 682017.

    3        KAVITHA ANTONY, AGED 37 YEARS
             W/O ANTONY, PLAPPISSERY HOUSE,
             ETTUKKATTIL TEMPLE ROAD,
             ELAMAKKARA, ERNAKUALAM, PIN - 682017.

    4        SAVITHA SACHIN, AGED 33 YEARS
             W/O SACHIN, AAYILYAM HOUSE, ASOKA ROAD LIBERTY LINE,
             KALOOR ERNAKULAM, PIN - 682017.



     THIS    MISCELLANEOUS   JURISDICTION   CASE   HAVING    COME   UP   FOR
ADMISSION ON 03.09.2024, THE COURT ON 13.09.2024 DELIVERED THE
FOLLOWING:
                                                              2024:KER:70227
MJC.No.126/2023                       3


                     A. BADHARUDEEN, J.
            ================================
                       M.J.C.No.126 of 2023
                                  in
                        R.S.A.No.94 of 2014
          ================================
             Dated this the 13th day of September, 2024


                                 ORDER

This is a petition filed under Order 41 Rule 19 of the Code of

Civil Procedure and the prayer herein is to readmit the Regular Second

Appeal, which is dismissed for non prosecution on 19.09.2023. Notice

was served upon the respondents in the MJC. The 1 st and 2nd respondents

filed objection.

2. In the affidavit filed by the learned counsel in support of

the M.J.C, who filed R.S.A.No.94 of 2014, the reason stated is that he

could not attend the Court on 19.09.2023 because of the ill health

condition of his daughter and therefore the appeal may be readmitted.

3. In the detailed objection filed by the 1st and 2nd

respondents, readmission of the appeal was seriously opposed on the

submission that no sufficient reasons stated for non appearance of the

appellant or counsel before the Court and therefore the M.J.C filed as an 2024:KER:70227

experiment is liable to be dismissed.

4. On perusal of the affidavit filed by the counsel appearing

for the appellant, bad health of the daughter of the counsel is the reason

sought for readmitting the Regular Second Appeal. In fact, the same is not

a ground to readmit the Regular Second Appeal as he could have either

engaged any lawyer or entrusted somebody to represent the case.

Therefore, there is no sufficient ground to readmit the Regular Second

Appeal, as contended by the 1st and 2nd respondents, is having force.

5. However, in the interest of justice, I am inclined to

readmit the Regular Second Appeal on payment of Rs.5,000/- (Rupees

Five thousand only) as cost to the learned counsel appearing for the 1 st and

2nd respondents, within a period of 7 days from today.

On payment of cost, as ordered, within 7 days from today, the

MJC will stand allowed and the Regular Second Appeal will stand

readmitted for hearing. On failure to do so, the M.J.C will stand

dismissed.

Sd/-

A. BADHARUDEEN, JUDGE rtr/

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter