IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21505 of 2008(I)
1. DR.A.K.MUTHAPPAN, PADIPPURA THEKKETHIL
... Petitioner
2. P.N.KUSUMAM, W/O.A.K.MUTHAPPAN
Vs
1. PROF G.K.SASIDHARAN, S/O.GOPALAN,NALINAM
... Respondent
2. AJITH, S/O.SASIDHARAN, OF DO.
3. GAYATHRI, HOUSE NO.14,PUNNUKKANNOOR
4. KRISHNA KUMAR, 17 YEARS, DO.DO.
For Petitioner :SRI.N.ASHOK KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :24/07/2008
O R D E R
M.SASIDHARAN NAMBIAR, J.
...........................................
WP(C).No. 21505 OF 2008
............................................
DATED THIS THE 24th DAY OF JULY, 2008
JUDGMENT
This petition is filed under Article 227 of Constitution of
India, challenging Ext.P2 order passed by Additional Munsiff,
Kollam in I.A.6 of 2008 in O.S.670 of 2005, an application filed
under Rule 17 of Order VI of Code of Civil Procedure, by
plaintiffs to amend the plaint. Ext.P2 order was passed on
2.1.2008. The suit was thereafter dismissed on the same day.
2. Learned counsel appearing for petitioner submitted
that a petition for restoration of the suit is pending. But before
restoration of the suit, petition is not maintainable. The
petitioner is not entitled to get the plaint amended in a suit
which stands dismissed.
This petition is dismissed.
M.SASIDHARAN NAMBIAR, JUDGE
lgk/-