High Court Kerala High Court

Kailasan vs S.N.D.P.Sakhayogam No.334 on 30 June, 2009

Kerala High Court
Kailasan vs S.N.D.P.Sakhayogam No.334 on 30 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18268 of 2009(O)


1. KAILASAN,KAILAS BHAVAN,KEERIKKAD
                      ...  Petitioner

                        Vs



1. S.N.D.P.SAKHAYOGAM NO.334,KEERIKKAD
                       ...       Respondent

2. K.PEETHAMBARAN,CHERUVALLIL PADEETTATHIL,

3. K.M.BABU,DEVASWOM SECRETARY,

4. RADHAKRISHNAN,KUTTIKKATTU THEKKETHIL,

                For Petitioner  :SRI.P.SREEKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :30/06/2009

 O R D E R
                   S.S.SATHEESACHANDRAN, J.
                  -----------------------------------
                  W.P.(C).No.18268 of 2009 - O
                   ---------------------------------
              Dated this the 30th day of June, 2009

                           J U D G M E N T

This writ petition is filed by the plaintiff in O.S.No.477/2004

on the file of the Munsiff Court, Kayamkulam. Suit was one for

declaration and injunction. Permission to institute the suit in a

representative capacity invoking Order I Rule 8 CPC was applied

for seeking the reliefs claimed in the suit which was allowed by

the court ordering publication. The order so passed by the court

was not noted in the A Diary and petitioner came to know of it

only at a later stage and as such he could not make the

publication, is the case of the petitioner. Seeking indulgence of

court to effect publication stating the aforesaid grounds,

petitioner moved an application. Ext.P1 is the copy of that

application. Learned Munsiff after considering the merit of that

application found it not entertainable and it was dismissed.

Ext.P2 is the copy of that order. Impeaching the correctness and

propriety of Ext.P2 order, petitioner has filed this writ petition

invoking the supervisory jurisdiction vested with this Court under

Article 227 of the Constitution of India.

W.P.(C).No.18268 of 2009 – O

2

2. I heard the counsel for the petitioner.

3. Having regard to the submissions made and the facts

and circumstances presented, I find no impropriety or illegality in

Ext.P2 order passed by the learned Munsiff. The case was

included in the list and after closing of the trial, petitioner applied

for publication setting forth a case that he had no knowledge of

the order passed by the court earlier. Suit was filed in a

representative capacity and no decree thereunder could have

been passed without effecting publication need not be pointed

out. So the plea canvassed by the petitioner that the order

passed by the court directing publication was not noted in A diary

need be taken note only for its rejection. After the trial

commenced no purpose will be served by publication under Order

I Rule 8 CPC. In that view of the matter, I find the dismissal of

the application by the learned Munsiff is unquestionable .

The writ petition is dismissed.

S.S.SATHEESACHANDRAN,
JUDGE.

bkn/-