Kerala High Court
Sathyarajan vs Sankara Narayanan on 22 January, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Tr P(C) No. 25 of 2007()
1. SATHYARAJAN, AGED 60, RESIDING AT
... Petitioner
Vs
1. SANKARA NARAYANAN,
... Respondent
For Petitioner :SRI.A.X.VARGHESE
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :22/01/2007
O R D E R
M.SASIDHARAN NAMBIAR,J.
--------------------------
Tr.P.(C)NO.25 OF 2007
-------------------------
DATED THIS THE 22nd DAY OF JANUARY, 2007
ORDER
Petitioner is defendant in O.S..266/04 on the file of Munsiff
Court, Alappuzha. Respondent is plaintiff. The suit was decreed
exparte. Application under Order IX Rule 13 of Code of Civil
Procedure is now pending. This petition is filed under Section 24 of
Code of Civil Procedure to transfer that petition to Munsiff Court,
Ernakulam contending that he is a practising lawyer.
On hearing learned Counsel appearing for petitioner, I do not
find it necessary to transfer the application to set aside the exparte
decree. If necessary, petitioner can apply, after the exparte decree is
set aside.
Transfer petition is dismissed.
M.SASIDHARAN NAMBIAR,JUDGE
Acd