Kerala High Court
M.U.Sunny vs M.Mani on 5 January, 2011
IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP(C).No. 40 of 2011(O)
1. M.U.SUNNY, POOZHIKUNNEL HOUSE
... Petitioner
Vs
1. M.MANI, AVARAKKATTU HOUSE
... Respondent
2. SIMON MANI,AVARAKKATTU HOUSE
For Petitioner :SRI.JOHN K.GEORGE
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :05/01/2011
O R D E R
K.T.SANKARAN, J.
----------------------------------
O.P.(Civil) No.40 of 2011 O
-----------------------------------
Dated this the 5th day of January, 2011
JUDGMENT
By Exhibit P4 order, the trial court disposed of
I.A.No.682 of 2005 filed under Rule 2 A of Order 39 of the
Code of Civil Procedure. Against Exhibit P4 order, the
petitioner filed C.M.A.No.45 of 2008, which was dismissed
as per Exhibit P5 judgment. Against the order under Rule
2A of Order 39, an appeal lies under Rule 1(r) of Order 43
CPC. Against the judgment in the appeal, a revision lies
under Section 115 CPC. Therefore, this Original Petition is
not maintainable. Reserving the right of the petitioner to
challenge Exhibit P5 judgment in revision, this Original
Petition is closed.
K.T.SANKARAN
JUDGE
csl