High Court Kerala High Court

Cherukudi Mattuvayil Harshan vs Thekkattu Abdullakutty Haji on 24 January, 2011

Kerala High Court
Cherukudi Mattuvayil Harshan vs Thekkattu Abdullakutty Haji on 24 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CMCP.No. 36 of 2010()


1. CHERUKUDI MATTUVAYIL HARSHAN,
                      ...  Petitioner

                        Vs



1. THEKKATTU ABDULLAKUTTY HAJI,
                       ...       Respondent

                For Petitioner  :SRI.C.M.HARSHAN (PARTY-IN-PERSON)

                For Respondent  :SRI.V.V.SURENDRAN

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :24/01/2011

 O R D E R

Thottathil B.Radhakrishnan

&

P.S.Gopinathan, JJ.

= = = = = = = = = = = = = = = = = = = = = = = =

C.M.C.P.36/2010 in R.F.A. /2011

= = = = = = = = = = = = = = = = = = = = = = = =

Dated this the 24th day of January, 2011.

Order

Thottathil B.Radhakrishnan, J.

This is an appeal where the court fee payable is

Rs.4,36,320/-. The appellant pleads that he does

not have means to pay the court fee. The private

respondent does not contest this allegation. The

Tahsildar, Kozhikode is on record stating that

the enquiry conducted says that the appellant has

51 cents of land, that is, the plaint schedule

property. The Tahsildar says that the appellant

has no job but owns a jeep in his wife’s name.

May be that the Tahsildar means that the

appellant’s wife has a jeep. The Tahsildar also

says that the appellant has not disposed of any

property within two months and his annual income

is only Rs.24,000/-. With this, we are satisfied

CMCP36/10 -: 2 :-

that sufficient cause has been shown by the

appellant for grant of permission to sue as an

indigent person. C.M.C.P.is accordingly allowed.

Thottathil B.Radhakrishnan,
Judge.

P.S.Gopinathan,
Judge.

Sha/2401