High Court Kerala High Court

K.B.Jamaludheen vs The Divisional Manager on 19 June, 2007

Kerala High Court
K.B.Jamaludheen vs The Divisional Manager on 19 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 846 of 2007()


1. K.B.JAMALUDHEEN,
                      ...  Petitioner
2. MOHAMMED SALIM,

                        Vs



1. THE DIVISIONAL MANAGER,
                       ...       Respondent

                For Petitioner  :SRI.B.KRISHNA MANI

                For Respondent  :SRI.LAL GEORGE

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :19/06/2007

 O R D E R
                      H.L. DATTU, C.J. &  K.T. SANKARAN, J.

                   ...................................................................................

                                      W.A. No. 846   OF  2007

                  ...................................................................................

                                  Dated this the 19th June, 2007




                                            J U D G M E N T

H.L. Dattu, C.J.:

This appeal arises out of the judgment delivered by the learned

single Judge in O.P. No. 15294 of 2000 dated 30th May, 2006.

2. After going through the pleadings and after hearing the counsel

for the parties to the lis, the learned single Judge had come to the

conclusion that various disputed facts are involved in the matter and

therefore, had relegated the parties to approach appropriate forum, which

can record the evidence of the parties and can arrive at a proper

conclusion.

3. Having gone through the pleadings and having heard the

counsel for the appellants, we are of the opinion that the learned single

Judge has not committed any error in the impugned judgment.

Therefore, no interference is called for in this Writ Appeal.

Accordingly, the Writ Appeal requires to be rejected and it is rejected.

W.A. No. 846 OF 2007

2

4. The appellants are granted another two months to approach the

appropriate forum. If such an application is filed by the appellants, the

concerned authority will not reject the application merely on the ground of

delay and laches.

Ordered accordingly.

H.L. DATTU,

CHIEF JUSTICE.

K.T. SANKARAN,

JUDGE.

lk