High Court Kerala High Court

N. Ramakrishna Pillai vs B. Vasudevan Pillai on 10 September, 2009

Kerala High Court
N. Ramakrishna Pillai vs B. Vasudevan Pillai on 10 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1536 of 2008(G)


1. N. RAMAKRISHNA PILLAI,
                      ...  Petitioner
2. M. RAMACHANDRAN PILLAI,

                        Vs



1. B. VASUDEVAN PILLAI,
                       ...       Respondent

2. SOMARAJAN NAIR, S/O.RAMAKRISHNA PILLAI,

3. G. KUNJUKRISHNA PILLAI,

4. J. SANTHOSH,

5. B. CHANDRACHOODAN PILLAI,

6. G.B. VASUDEVAN PILLAI NAIR,

                For Petitioner  :SRI.C.RAJENDRAN

                For Respondent  :SRI.  K.SHAJ

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :10/09/2009

 O R D E R
                   S.S.SATHEESACHANDRAN, J.
                  -----------------------------------
                   W.P.(C).No.1536 of 2008 - G
                   ---------------------------------
            Dated this the 10th day of September, 2009

                          J U D G M E N T

Petitioners, two in number, had applied for leave to institute

a suit under Section 92 of the Code of Civil Procedure with

respect to a temple situate in Kollam District. On the leave

application so moved by the petitioners the court below directed

to publish notice in a newspaper. Petitioners complied with that

direction. Later, noticing that there was some defect in the draft

plaint, petitioners applied for permission to withdraw the petition

with liberty to file a fresh suit. Learned District Judge passed

Ext.P4 order directing the petitioners for publication in any

newspaper for such withdrawal. Correctness of that order is

challenged in the writ petition.

2. I heard the learned counsel for the petitioner.

3. It is submitted by the learned counsel as leave has not

been granted by the court for instituting the suit for the sole

reason previously a publication was made in the leave

application as directed by the court below, no further notice is

necessary for withdrawal of the leave application. I find some

W.P.(C).No.1536 of 2009 – G

2

force in the submission made by the counsel. Applicability of

Order I Rule 8(A) of the Code of Civil Procedure which demand

further publication would arise for consideration only when

permission had been granted to the persons to sue in a

representative capacity. In the present case no such permission

had been granted, but, they had been directed to give notice of

publication only on the leave application to sue in the

representative capacity. Such publication had been effected on

the application does not postulate that permission had been

granted to institute a suit in a representative capacity. Such

being the position, I find to withdraw the leave application further

publication of notice is not necessary. Setting aside Ext.P4 order

I direct the court below to consider the request of the petitioners

for withdrawal of the leave application in accordance with law.

Writ petition is disposed of as above.

S.S.SATHEESACHANDRAN,
JUDGE.

bkn/-