High Court Kerala High Court

P.D.Ravi vs Jawel Francis on 12 November, 2008

Kerala High Court
P.D.Ravi vs Jawel Francis on 12 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33312 of 2008(N)


1. P.D.RAVI, S/O.LATE P.K.DAMODHARAN
                      ...  Petitioner

                        Vs



1. JAWEL FRANCIS,
                       ...       Respondent

                For Petitioner  :SRI.K.A.SALIL NARAYANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :12/11/2008

 O R D E R
                K.P. Balachandran, J.
             --------------------------
              W.P.(C)No.33312 of 2008 N
             --------------------------

                      JUDGMENT

Heard counsel for the petitioner. In the nature

of the order I propose to make, there is no need to

issue notice to the respondent. Hence, notice to

the respondent is dispensed with. The II Additional

Sub Judge, Kozhikode is directed to frame issue

regarding maintainability of the suit as well in

case a pleading to that effect is there in the

written statement, at least in general terms.

This writ petition is disposed of as above.

12th November, 2008 (K.P.Balachandran, Judge)
tkv