High Court Kerala High Court

Ajayan vs Sudhakaran on 8 July, 2008

Kerala High Court
Ajayan vs Sudhakaran on 8 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20485 of 2008(L)


1. AJAYAN, AGED 41 YEARS,
                      ...  Petitioner

                        Vs



1. SUDHAKARAN, S/O.KUNJAYYAPPAN,
                       ...       Respondent

2. P.DEVISAROJAM, W/O.NARAYANAN,

3. CHANDRIKA BALAN

4. BAIJU

5. STATE OF KERALA, REPRESENTED

                For Petitioner  :SRI.P.G.SURESH

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :08/07/2008

 O R D E R
                   M.SASIDHARAN NAMBIAR, J.
                     ...........................................
                    WP(C).No. 20485                OF 2008
                     ............................................
           DATED THIS THE             8th      DAY OF JULY, 2008

                                JUDGMENT

This petition is filed under Article 227 of Constitution of

India for a direction to to Sub Judge, Thrissur to accept Ext.P2

written statement filed by the petitioner and also to pass

appropriate order in Ext.P3 and P6 and not to proceed with the

suit till the disposal of the petitions.

2. Learned counsel appearing for petitioner was heard.

The allegation in the writ petition is that plaintiff in that suit

informed petitioner that he is being impleaded in the suit as a

formal party and he will engage a counsel and petitioner obliged

the plaintiff and agreed to be a formal party and accepted the

counsel suggested by the plaintiff and entrusted him his vakalath

with instructions to file written statement and did not verify

whether written statement was filed and later the counsel

informed that he is stopping practice and asked petitioner to

take back the records and thereafter petitioner engaged a

counsel and took back file from the original counsel and

entrusted it to the present counsel and then petitioner was

informed that a written statement was not filed and in such

WP(C) 20485/2008 2

circumstances, petitioner filed Ext.P2 written statement along

with Ext.P3 petition to receive the same along with Ext.P6

petition to remove the suit from the special list and Ext.P5

petition to receive the documents produced under Ext.P4 list. It

was contended that in the circumstances of the case, learned

Sub Judge is to be directed to receive the written statement and

not to proceed with the suit till orders are passed in Ext.P3 to P6

applications.

3. Though learned counsel appearing for petitioner

vehemently argued that trial court is to be directed not to

proceed with the trial, on hearing the learned counsel, I am not

inclined to grant the said relief. As petitioner has filed Ext.P3

petition to receive Ext.P2 written statement, learned Sub Judge

is directed to pass appropriate order in Ext.P3 petition in

accordance with law immediately. Similarly, if the written

statement is to be received as sought for in Ext.P3, learned Sub

Judge has to pass appropriate order in Ext.P5 petition.

Writ petition is disposed accordingly.

M.SASIDHARAN NAMBIAR, JUDGE

lgk/-