High Court Kerala High Court

Joshy Varghese vs State Of Kerala on 27 June, 2008

Kerala High Court
Joshy Varghese vs State Of Kerala on 27 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 4371 of 2003(U)


1. JOSHY VARGHESE, THELAKKADAN HOUSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP.BY SECRETARY
                       ...       Respondent

2. KOOVAPPADY GRAMA PANCHAYAT, REP.BY ITS

3. PRESIDENT, KOOVAPPADY GRAMA PANCHAYAT

                For Petitioner  :SRI.V.RAJENDRAN (PERUMBAVOOR)

                For Respondent  :SRI.KOSHY GEORGE

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :27/06/2008

 O R D E R
                         ANTONY DOMINIC, J
                      = = = = = = = = = = = = = = = =
                          O.P.No.4371 OF 2003
                         = = = = = = = = = = = = =
                  Dated this the 27th day of June, 2008.

                             J U D G M E N T

The claim of the petitioner is for payment of certain

amounts due from the 2nd respondent. In view of the nature of

the dispute that is raised, it is not be possible to resolve the

factual controversy involved. In my view, the appropriate

remedy for the petitioner is to file a suit for recovery in a regular

civil court.

Learned counsel for the petitioner points out that this writ

petition was filed in the year 2003, and that the period of

pendency of this case should be excluded for counting limitation.

Taking note of the submission as above, I direct that the period

of pendency of the writ petition will be appropriately taken into

account for the purpose of limitation, if a proper application is

made by the petitioner.

With this clarification, this writ petition is closed.

ANTONY DOMINIC, JUDGE

bkn/-