IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 18292 of 2006(C)
1. RADHAMONY, AGED 56 YEARS,
... Petitioner
Vs
1. CHELLAPPAN PILLAI, RESIDING AT
... Respondent
For Petitioner :SRI.R.SANTHOSH BABU
For Respondent :SRI.K.JAGADEESCHANDRAN NAIR
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice A.K.BASHEER
Dated :09/01/2007
O R D E R
KURIAN JOSEPH & A.K.BASHEER,JJ.
-----------------------------------------
W.P(C)No.18292 of 2006
-----------------------------------------
Dated this the 9th day of January, 2007
JUDGMENT
Kurian Joseph,J.
The writ petition is filed with the following prayers:-
(i) to set aside Ext.P4 order dated 5-7-06 in
I.A.No.1005/06 in O.S.288/04 on the file of the
Munsiff’s Court, Changanacherry.
(ii) to issue a direction to the Munsiff’s Court,
Changanacherry to consider and pass orders on
I.A.No.1099/06 in O.S.No.288/04 for jointly trying
the above suit, with O.S.No.215/05, after considering
the relevancy of the decision in Ext.P1(b) Mat.Appeal
70/05 pending before this Honourable Court.
O.S.No.288/2004 is filed by the father-in-law of the petitioner and
O.S.No.215/2005 is filed by the sister-in-law of the petitioner. Both
claimed right over the property of the late husband of the petitioner.
According to the petitioner she is the legal heir entitled to the estate of
the late husband. Since the issue raised in both the original suits are
one and the same and since it is submitted that the petitioner herein has
filed joint trial applications in both the suits, there will be a direction to
the Munsiff Court, Changanacherry to consider the applications for
W.P(C)NO.18292/2006
-:2:-
joint trial filed by the petitioner herein in O.S.No.288/2004 and
O.S.No.215/2005 and pass appropriate orders thereon in accordance
with law expeditiously.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
(A.K.BASHEER, JUDGE)
ahg.