High Court Kerala High Court

Valiya Parambil Janaki vs Thirunjana Muthaliyar on 8 June, 2007

Kerala High Court
Valiya Parambil Janaki vs Thirunjana Muthaliyar on 8 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 34837 of 2004(V)


1. VALIYA PARAMBIL JANAKI,
                      ...  Petitioner
2. KALAVATHY, D/O.VALIYAPARAMBIL JANAKI,
3. JAYAKUMAR, S/O.VALIYAPARAMBIL JANAKI,

                        Vs



1. THIRUNJANA MUTHALIYAR, S/O.
                       ...       Respondent

                For Petitioner  :SRI.K.RAMACHANDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :08/06/2007

 O R D E R
                             PIUS C. KURIAKOSE, J.

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

                            W.P.(C)No.34837 OF 2004

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

                       DATED THIS THE 8TH JUNE, 2007


                                   J U D G M E N T

In this Writ Petition under Article 227 of the Constitution of India,

the petitioners-defendants impugn the order of the learned Sub Judge

refusing to refer the issue of kudikidappu to the Land Tribunal under

Section 125(3) of the Kerala Land Reforms Act. It is submitted by

Sri.P.Ramachandran, learned counsel for the petitioners that the

plaintiff in the suit who is the respondent in this Writ Petition passed

away and till date nobody has been impleaded.

Under these circumstances, the Writ Petition will stand closed

permitting the petitioners to move again if the legal representatives of

the deceased plaintiff get themselves impleaded in the court below.

(PIUS C.KURIAKOSE, JUDGE)

tgl

WP(C)N0.

-2-

WP(C)N0.

-3-