High Court Kerala High Court

Prestige Educational Trust vs P.A.Hamza And Others on 30 October, 2008

Kerala High Court
Prestige Educational Trust vs P.A.Hamza And Others on 30 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31453 of 2008(T)


1. PRESTIGE EDUCATIONAL TRUST
                      ...  Petitioner

                        Vs


1. P.A.HAMZA AND OTHERS
                       ...       Respondent

                For Petitioner  :SRI.A.MOHAMED MUSTAQUE

                For Respondent  :SRI.CIBI THOMAS

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :30/10/2008

 O R D E R
                       THOMAS P. JOSEPH, J.
                       ------------------------------
                     W.P(c) No. 31453 of 2008
                       ------------------------------
               Dated this the 30th day of October, 2008

                              JUDGMENT

Third respondent in this writ petition is deleted from party

array as requested by the petitioner. Respondents 1 and 2 appeared

through counsel.

2. Heard both sides.

3. Petitioner is the first defendant in O.S. No.345 of 2008 of

the Sub Court, Thalassery. On the request of respondents 1 and 2,

Advocate Commissioner was appointed in that case to report on

matters requested in the application, including taking inventory of

movables, immovable properties and accounts etc. Advocate

Commissioner inspected the premises on 10/10/2008 and 11/10/2008

and thereafter, requested that police assistance be given to him for

further inspection. According to the learned counsel for petitioner,

though petitioner had appeared in that case, learned sub judge ordered

police assistance as per order in I.A No.3674 of 2008 without even

giving notice of the application to the petitioner. The Advocate

Commissioner gave memo to the petitioner intimating further

W.P(c) No. 31453/ 2008
2

inspection on 28/10/2008.

4. As per order dated 24/10/2008, this court after hearing the

learned counsel for petitioner had directed that the order granting

police assistance to the Advocate Commissioner will stand suspended

till 28/10/2008. Counsel for petitioner had then undertaken that the

petitioner will cooperate with the Advocate Commissioner and produce

whatever records are available for inspection of the Advocate

Commissioner and also comply with all other directions of the

Advocate Commissioner. Counsel for petitioner states that whatever

records available were produced for the inspection of the advocate

commissioner. His grievance is that the order giving police assistance

was without notice to the petitioner. Counsel pointed out that though

the second defendant (who is not a party in this proceeding) had filed

applications for review of the order appointing Advocate

Commissioner and to recall the order for police assistance, learned Sub

Judge closed the application seeking recall of the order for police

assistance.

5. It is contended by the learned counsel for respondents 1

W.P(c) No. 31453/ 2008
3

and 2 that the inspection of the Advocate commissioner is not

completed. It is contended that the order of the learned Sub Judge

granting police assistance is still in force and what is closed is an

application filed by the second defendant in the suit to recall that order.

6. In the facts and circumstances and on hearing the counsel

on both sides, I am of the view that it is not necessary to keep this writ

petition pending since the application to review the order appointing

Advocate Commissioner is pending consideration before the learned

Sub Judge. So far as the complaint of the petitioner that police

assistance was ordered without notice to him is concerned, it will be

open to any of the parties aggrieved in that regard to seek review of the

order granting police assistance, if they are otherwise entitled to that

course, and if any such request is made, learned Sub Judge will

consider that request on its merit.

7. It is made clear that the observations contained in the

interim order passed by this court on 24/10/2008 will be confined to

the disposal of the request for interim relief in this petition. Learned

Sub Judge shall dispose of the application pending or moved before

W.P(c) No. 31453/ 2008
4

him untrammeled by any of the observations contained in the interim

order or in this judgment. It will be open to the petitioner to raise

whatever contentions he has raised in this writ petition before the

learned Sub Judge if the petitioner is otherwise entitle to that course.

With the above observations, the writ petition is closed.

THOMAS P. JOSEPH, JUDGE

scm