High Court Kerala High Court

K.Sasidharan vs N.Raveendran on 13 June, 2008

Kerala High Court
K.Sasidharan vs N.Raveendran on 13 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17632 of 2008(Y)


1. K.SASIDHARAN, S/O.KESAVAN, AGED 65,
                      ...  Petitioner
2. V.HARIHARAN, S/O.VELAYUDHAN, AGED 61,
3. N.VINODLAL, S/O.KOCHUNARAYANAN, AGED 47,
4. S.BABU RAJENDRAPRASAD, S/O.SIVADASAN,
5. S.JAYASREE, D/O.SATHYABHAMA, AGED 53,
6. N.VIJAYAN, S/O.NARAYANAN, AGED 52,
7. B.RADHAKRISHNAN, S/O.BALAKRISHNAN,
8. R.SUDEVAN, S/O.RAMANKUTTY, AGED 62,
9. M.A.RASHEED, S/O.ABDUL MUTHALIB,
10. N.CHANDRAKALADHARAN, SURAJ NIVAS,

                        Vs



1. N.RAVEENDRAN, SREE RAGAM,
                       ...       Respondent

2. V.SANTHAKUMARI, SREE RAGAM,

3. V.SANTHAKUMAR, DEVA PREETHI,

4. N.SIVADASAN, USHAS, THAZHAM MIDDLE,

5. S.BIJU, USHAS, THAZHAM MIDDLE,

6. N.RETNAKARAN, REENA BHAVAN,

7. N.SOMARAJAN, GULNAR, PARIPPALLY P.O.

8. SUPRABHA SOMARAJAN, GULNAR,

9. M.THULASEEDHARAN, PUTHENVEEDU,

10. K.R.SOMAN, PADINJATTVUVILA VEEDU,

11. P.SELVARAJAN, P.K.BHAVAN,

12. K.MONY, MANJARI, KARAMKODU P.O.

13. K.T.RAVEENDRAN NAIR, SEETHAL,

14. P.S.SUNILKUMAR, PRINCIPAL,

15. AJAY SASIDHARAN, TEACHER, SREENIKETAN

16. S.SINDHU, SREENIKETAN, CENTRAL SCHOOL,

17. SREENIKETAN CENTRE FOR SOCIAL

18. MANAGING COMMITTEE OF SREENIKETAN

19. NIRMALA BOSE, BINULAND,

20. SREENIKETHAN CENTRAL SCHOOL,

21. V.RAMACHANDRAN, RINTA VILLA, PAMPURAM,

22. N.MURUKESHAN, S/O.NARAYANAN,

                For Petitioner  :SRI.S.V.RAJAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :13/06/2008

 O R D E R
                    M.SASIDHARAN NAMBIAR, J.

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

                       W.P.(C) No.17632 of 2008

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

                    Dated this the 13th June, 2008.

                            J U D G M E N T

Petitioners are the plaintiffs in O.S.No.132 of 1999, on

the file of the Munsiff Court, Paravur. They filed I.A.No.37/2008, an

application under Rule 17 of Order VI of Code of Civil Procedure, for

permission to amend the plaint. Petition was dismissed under Ext.P3

order. It is challenged in this writ petition filed under Article 227 of the

Constitution of India.

2. The learned counsel appearing for the petitioners

was heard. The argument of the learned counsel for the petitioners is

that for an effective decree to be passed in the suit and for resolving

the dispute between the parties, learned Munsiff should have allowed

the application.

On hearing the learned counsel for the petitioners and

on going through Ext.P3 order, I do not find any reason to interfere

W.P.(C) No.17632 of 2008

2

with Ext.P3 order in exercise of the powers of this Court under Article

227 of the Constitution of India, as there is no illegality or irregularity

warranting interference. Petition is dismissed.

M.SASIDHARAN NAMBIAR,
JUDGE

nj.