High Court Kerala High Court

Aji Kumar vs Preetha on 16 July, 2009

Kerala High Court
Aji Kumar vs Preetha on 16 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Mat.Appeal.No. 549 of 2009()



1. AJI KUMAR
                      ...  Petitioner

                        Vs

1. PREETHA
                       ...       Respondent

                For Petitioner  :SRI.SAJU.S.A

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :16/07/2009

 O R D E R
                R.BASANT & M.C.HARI RANI, JJ.
          --------------------------------------------------
                  Mat.Appeal No.549 OF 2009
        -----------------------------------------------------
            DATED THIS THE 16th DAY OF JULY, 2009

                          J U D G M E N T

Basant, J.

Appellant has come to this Court challenging an ex parte

order passed against him directing him to return of ornaments,

articles, cash, etc. to his wife. The impugned order is an ex parte

order. According to the appellant, he was wrongly set ex parte.

Did the appellant file an application to set aside the ex parte

order? Admittedly, the appellant has not. Can the appellant

challenge the order passed on merits? No contention is raised

except that he was wrongly set ex parte.

2. We are not persuaded, in these circumstances to agree

that this Mat.Appeal deserves to be entertained. In the total

absence of any challenge on merits and the challenge raised

being confined only to the correctness of the order setting the

appellant ex parte, we are of the opinion that this Mat.Appeal

only deserves to be dismissed without any fetter on the right of

the appellant to move the court below to get the ex parte order

set aside.

Mat.Appeal No.549/09 -2-

3. According to the appellant, he feels that he will not get

justice at the hands of the Presiding Officer. If that be so, his

option, it appears to us, is only to move an appropriate

application for transfer when and after such application to set

aside the ex parte order is filed.

4. With the above observation, this Mat.Appeal is

dismissed in limine.

R.BASANT, JUDGE.

M.C.HARI RANI, JUDGE.

dsn