High Court Kerala High Court

Moidu @ Nani vs Muhammed @ Bapu on 21 January, 2011

Kerala High Court
Moidu @ Nani vs Muhammed @ Bapu on 21 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP(C).No. 1025 of 2010(O)


1. MOIDU @ NANI, S/O. KUNHIPPA, KARAKULAVAN
                      ...  Petitioner

                        Vs



1. MUHAMMED @ BAPU, S/O. KUNHAYAMMU,
                       ...       Respondent

2. ABOOBAKKAR, S/O.MUHAMMED @ BAPU,

3. HAMZA, S/O.MUHAMMED @ BAPU, KOTTOPADAM,

                For Petitioner  :SRI.SAJAN VARGHEESE K.

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :21/01/2011

 O R D E R
                          K.T.SANKARAN, J.
             ------------------------------------------------------
                    O.P.(C). NO. 1025 OF 2010 O
             ------------------------------------------------------
             Dated this the 21st day of January, 2011

                                JUDGMENT

Learned counsel for the petitioner submitted that the suit filed

by the petitioner was dismissed for default. The Original Petition is

filed challenging an order dismissing an application to remit the

Commissioner’s report. It is also submitted that an application for

restoration of the suit is pending.

2. Since the suit was dismissed for default, I am of the view

that this Original Petition can be closed with liberty to the petitioner to

file a memo to revive the Original Petition, in case the suit is restored

to file.

Accordingly, the Original Petition is closed. If the suit is

restored, the petitioner would be entitled to file a memo in this

Original Petition, in which case, the Original Petition will revive and it

will be posted for admission.

(K.T.SANKARAN)
Judge
ahz/