Kerala High Court
M/S. Muthoot Bankers vs Thankappan Pillai P.K on 24 May, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 22672 of 2004(Y)
1. M/S. MUTHOOT BANKERS,
... Petitioner
2. THE BRANCH MANAGER,
Vs
1. THANKAPPAN PILLAI P.K.,
... Respondent
For Petitioner :SRI.K.P.DANDAPANI
For Respondent :SRI.M.M.ALIAS
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :24/05/2007
O R D E R
PIUS C. KURIAKOSE, J.
-------------------------------
W.P.(C) No. 22672 OF 2004
-----------------------------------
Dated this the 24th day of May, 2007
JUDGMENT
By Ext.P2 the learned Munsiff rejected the written statement
which had been filed by the petitioners who were defendants in OS
No.1488 of 2003 on the reason that the same has been filed after 90
days of receiving summons. The issue as rightly submitted by the
counsel for the petitioner is covered by judgment of the Supreme Court
in Rani Kusum v. Kanchan Devi (2005(6) SCC 705). The Writ Petition
is therefore allowed setting aside Ext.P2 and directing the learned
Munsiff to receive the written statements filed by the petitioners and to
dispose of the suit in accordance with law.
PIUS C. KURIAKOSE, JUDGE
btt
WPC 2