IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP No. 87 of 2007()
1. P.K.RAGHUNATH AGED 40 YEARS,
... Petitioner
Vs
1. M.A.PANJALY, AGED 66 YEARS,
... Respondent
2. JALAJA PRAKASH, AGED 51 YEARS,
3. M.A.SISHAN, AGED 49 YEARS,
4. SHEELA JAGANGIR, AGED 46 YEARS,
5. M.A.SAJEEV, AGED 45 YEARS,
For Petitioner :SMT.P.K.RADHIKA
For Respondent :SRI.R.SUDHISH
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :14/06/2007
O R D E R
M.N.KRISHNAN, J.
-----------------------------
C.R.P.No. 87 OF 2007 A
-----------------------------
Dated this the 14th June, 2007.
O R D E R
This revision petition is filed seeking to quash the
order in I.A.5522/06 in O.S.8/05. The Managing Partner of
a firm died and a petition was filed to implead his legal
representatives. The court below allowed the application
and permitted the petitioners to proceed with the suit. It
is against that decision the revision has been preferred by
the defendant. According to the defendant, on the death of
the Managing Partner the partnership firm will get
automatically dissolved and therefore, there cannot be any
continuation of the suit by the legal representatives. On
the other hand, learned counsel appearing for the impleaded
parties submitted that there is partnership agreement
entered into between the partners and as per clause 10 of
the partnership deed there is a specific provision that the
partnership firm shall not get dissolved and the legal
representatives of the deceased partner is entitled to be
admitted to the partnership firm. Learned counsel for the
revision petitioner submits that there was no mention about
any partnership deed and no document was produced before
the court below and therefore she is not in a position to
answer those points. A perusal of the order also does not
C.R.P.87/07 2
reveal regarding the production of any partnership
agreement therein. So, the only course left open for this
Court is to set aside the order and direct the Principal
Munsiff-I, Kozhikode to consider the whole matter afresh
after permitting both parties to produce documents or
adduce evidence in support of their respective contentions.
C.R.P is disposed of accordingly. The parties are directed
to appear before the trial court on 16.7.2007.
M.N.KRISHNAN
Judge
jj