High Court Kerala High Court

Dr. K.C. John vs The State Of Kerala Represented By on 7 June, 2007

Kerala High Court
Dr. K.C. John vs The State Of Kerala Represented By on 7 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 16234 of 2005(G)


1. DR. K.C. JOHN, KUTTIMANNIL VEEDU,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. EXECUTIVE ENGINEER, P.W.D.

3. ASSISTANT EXECUTIVE ENGINEER,

4. ASSISTANT ENGINEER, P.W.D. ROAD

5. TAHASILDAR, TALUK OFFICE, ADOOR.

6. SUPERINTENDENT RESURVEY OFFICE,

                For Petitioner  :SRI.SAJJU.S

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :07/06/2007

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

                              -------------------------------

                           W.P.(C) No. 16234  OF 2005

                            -----------------------------------

                       Dated this the 7th day of June, 2007


                                     JUDGMENT

Notwithstanding the persuasive submissions of the learned

counsel for the petitioner, I am unable to agree that Ext.P2 order passed

by the learned Munsiff dismissing the petitioner’s application for

amendment of the plaint warrants correction under the supervisory

jurisdiction of this Court under Article 227. When Ext.P2 passed by the

learned judge guaged by the parameters to be applied by the visitorial

jurisdiction under Article 227, it has to be found that the order is a well

reasoned one wherein the facts have been Marshalled properly and law

applied correctly. Challenge against the order will fail and the Writ

Petition stands dismissed. No costs.






                                              PIUS C. KURIAKOSE, JUDGE

btt


WPC    2