IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 511 of 2009(J)
1. ELSIE, W/O.VARGHESE
... Petitioner
2. JOSEPH, S/O.THYKKADAN THOMAS,
3. SEENA, W/O.THYKKADAN JOSEPH, DO.DO.
Vs
1. WE ONE KURIES AND LOANS(P) LTD.,
... Respondent
For Petitioner :SRI.SAJU.S.A
For Respondent : No Appearance
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :06/01/2009
O R D E R
K.P. Balachandran, J.
--------------------------
W.P.(C)No.511 of 2009 J
--------------------------
JUDGMENT
Petitioners are the defendants in O.S.No.836/06
on the file of the Munsiff’s Court, Thrissur and
the respondent is the plaintiff therein. The suit
is one for realisation of the amount due under a
kuri security bond. The case stood posted for
trial on 3.1.2009. The grievance of the petitioner
is that various documents were produced by the
respondent/plaintiff on 2.1.2009 and the court
below has accepted those documents in evidence,
but, when the counsel for the petitioners/
defendants asked for a short adjournment to go
through those documents for examining PW1, the
court below disallowed the request and therefore,
the counsel started cross-examining PW1 and then he
was not allowed to put relevant questions.
According to him, the case now stands adjourned to
5.1.2009, as the petitioners/defendants filed a
petition before the trial court stating that they
WPC 511/09 2
believe that they will not get justice from the
court and they intend to move a petition for
transfer. I do not find much merit in the
submissions so made. All the same, the court below
should have granted breathing time to the counsel
for the petitioners/defendants to look up the
documents produced by the respondent/plaintiff, if
those were produced only on 2.1.2009.
In the result, without notice to the
respondent/plaintiff, I dispose of this writ
petition directing the court below to grant three
days time from today to the petitioners/defendants
to verify the documents produced by the respondent/
plaintiff and to cross-examine PW1. Petitioners are
directed to produce a copy of this judgment in the
court below forthwith. Issue copy of this judgment
to the counsel for the petitioners urgently.
6th January, 2009 (K.P.Balachandran, Judge)
tkv