IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15647 of 2009(O)
1. C. SUBRAMANYAN,
... Petitioner
Vs
1. ANIRUDHAN,
... Respondent
For Petitioner :SRI.M.KRISHNAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :08/06/2009
O R D E R
S.S.SATHEESACHANDRAN, J.
-------------------------------
W.P.(C).NO.15647 OF 2009 (O)
-----------------------------------
Dated this the 8th day of June, 2009
J U D G M E N T
The writ petition is filed under Article 227 of the
Constitution of India seeking the following reliefs:
i. to set aside Ext.P4 and P5 orders.
ii. to grant the prayers in Ext.P2 and P3
applications for amendment of Ext.P1
plaint.
iii. to issue such other writ order or
directions as this Honourable Court deems
fit and proper.
2. Petitioner is the plaintiff in O.S.No.528/2006 on the
file of the Principal Munsiff Court-II, Kozhikode. An
amendment application moved by the petitioner to include an
additional relief was dismissed by the court below.
Impeaching its propriety and correctness, the writ petition has
been filed invoking the supervisory jurisdiction of this Court
WPC.15647/2009 2
under Article 227 of the Constitution of India.
I heard the learned counsel for the petitioner. It is
brought to my notice that the case is posted in the special list
for trial tomorrow. At this stage, the entertainment in the writ
petition, whatever be the merits of the case for amendment
prayed for by the petitioner, will not be justified. Without
expressing any opinion on the merits of the amendment
application and also the order passed by the learned Munsiff
impugned in the writ petition, the writ petition is dismissed.
S.S.SATHEESACHANDRAN
JUDGE
prp
S.S.SATHEESACHANDRAN, J.
——————————————————–
CRL.R.P.NO. OF 2006 ()
———————————————————
O R D E R
———————————————————
23rd March, 2009