High Court Kerala High Court

K.Shaik Davood vs Laila on 26 July, 2007

Kerala High Court
K.Shaik Davood vs Laila on 26 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP No. 1115 of 2005()


1. K.SHAIK DAVOOD, S/O.KAJAHUSSAIN,
                      ...  Petitioner
2. K.MUHAMMED RAFFI, S/O.KAJAHUSSAIN,
3. K.SIRAJ, S/O.KAJAHUSSAIN,

                        Vs



1. LAILA, W/O.NOOR MOHAMMED, RESIDING AT
                       ...       Respondent

2. JOHANAR SARVUDEEN, S/O.LATE MOHAMMED

3. UMMUSALMA, W/O.ABDUL JABBAR,

4. SALEEMA, W/O.SALIM, RESIDING AT

5. EBRAHIM, S/O.LATE MUHAMMED ALI,

6. NOUFAL, S/O.LATE MUHAMMED ALI,

7. FAIZER, W/O.JAFARALI, RESIDING AT

8. SHAHUL HAMEED, RESIDINGAT 11/625,

9. MUHAMMED RAFFI, S/O.LATE MUHAMMED ALI,

10. MOHAMMED SALIM, S/O.LATE MOHAMMED ALI,

                For Petitioner  :SRI.D.KRISHNA PRASAD

                For Respondent  :SRI.S.V.BALAKRISHNA IYER

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :26/07/2007

 O R D E R
                                PIUS.C.KURIAKOSE, J.

                           - - - - - - - - - - - - - - - - - - - - -

                                  C.R.P.No.1115/05 &

                         W.P.(c).No. 31278 of 2005

                       - - - - - - - - - - - - - - - - - - - - - - - - - -

                       Dated this the 26th  day of July, 2007


                                         ORDER

Judgment of the Supreme Court in Daya Ram and others v.

ShvamSundari and others ( AIR 1965 Supreme Court 1049),

N.K.Mohd. Sulaiman Sahib v. N.C.Mohd. Ismail Saheb and others

( AIR 1966 Supreme Court 792), Beharilal and another v.

Smt.Bhuri Devi and others ( AIR 1997 Supreme Court 1879) were

among the decisions cited by Sri.D.Krishna Prasad. The submissions

of Sri.D.Krishna Prasad were very heavily resisted by

Sri.P.B.Krishnan.

Having considered the rival submissions addressed at the Bar in

the light of the judicial precedents which were cited and having gaged

the impugned orders by the parameters which are applicable for

exercise of jurisdiction by this court under the revisional jurisdiction

under Section 115 CPC and under the supervisory jurisdiction under

Article 227 of the Constitution, I am of the view that the impugned

C.R.P.No.1115/05 & W.P.(c).No. 31278 of 2005

orders can be sustained, but, clarified that the contesting respondents in

the appeal will be entitled only for a hearing in the appeal.

Hence, sustaining the impugned orders, learned District Judge is

directed to conduct a hearing at the earliest and at any rate within one

month of production of a copy of this judgment and deliver judgment

within another two weeks of hearing. Further notice need not be sent to

the contesting respondents. The parties will appear before the District

Court on 16/03/2008.

PIUS.C.KURIAKOSE

JUDGE

sv.

C.R.P.No.1115/05 & W.P.(c).No. 31278 of 2005