High Court Kerala High Court

Prasanna P. Nair vs P.B.Kasim on 6 July, 2007

Kerala High Court
Prasanna P. Nair vs P.B.Kasim on 6 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 21699 of 2005(G)


1. PRASANNA P. NAIR, W/O.PRABHAKARAN NAIR,
                      ...  Petitioner
2. MINI RADHAKRISHNAN, W/O.RADHAKRISHNAN,
3. PREETHA @ MIDHA AMOHANAN, W/O.MOHANAN,
4. NISHANTH PRABHAKARAN, S/O.PRABHAKARAN,

                        Vs



1. P.B.KASIM, S/O.P.M.BEERANKUTTY,
                       ...       Respondent

2. RADHAKRISHNAN,

3. MOHANAN, "MINI NILAYAM",

                For Petitioner  :SRI.K.RAMAKUMAR

                For Respondent  :SRI.S.SREEKUMAR

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :06/07/2007

 O R D E R
                        PIUS C. KURIAKOSE, J.
                          -------------------------------
                      W.P.(C) No. 21699 OF 2005
                        -----------------------------------
                    Dated this the 6th day of July, 2007

                                 JUDGMENT

Even though the question raised by Mr.K.Ramkumar in this Writ

Petition is of academic importance, I do not think that it is necessary to

decide that question in this Writ Petition. After all, the jurisdiction

involved is the supervisory jurisdiction under Article 227. I am not

prepared to interfere with Ext.P2 an order which can not be stated to be

vitiated to the extent of justifying interference under Article 227. The

challenge against Ext.P2 will fail. The learned Munsiff who has not

been taking up the interlocutory petitions in view of the stay granted by

this Court, is directed to dispose of all the interlocutory proceedings in

the suit and also the suit itself with utmost expedition.




                                          PIUS C. KURIAKOSE, JUDGE
btt

WPC    2