High Court Kerala High Court

O. Achuthan vs K. Ravikumar on 29 February, 2008

Kerala High Court
O. Achuthan vs K. Ravikumar on 29 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 7041 of 2008(L)


1. O. ACHUTHAN,
                      ...  Petitioner

                        Vs



1. K. RAVIKUMAR,
                       ...       Respondent

                For Petitioner  :SRI.GEORGE VARGHESE(PERUMPALLIKUTTIYIL)

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :29/02/2008

 O R D E R
                                                M.N.KRISHNAN,J.

                             =========================

                                 W.P.(C) NO. 7041 OF 2008

                             =========================

                       Dated this the 29th  day of February 2008


                                          JUDGMENT

This writ petition is preferred with a prayer to give direction

to the Munsiff, Kayamkulam to consider and pass orders in

I.A.162/2007 in O.S.405/2006 before further proceeding with the

trial of the suit. Ext.P2 is the said application. A perusal of Ext.P2

affidavit will reveal that the 9th defendant is raising a question of

pecuniary jurisdiction and his another prayer is to get a properly

translated copy of the plaint. So far as the issue regarding

pecuniary jurisdiction is concerned, it is for the court to consider

whether such an issue arises out of the pleadings in the case and

if it is so, the court has to bestow its attention to that issue for

the reason it will be affect the very jurisdiction to entertain the

case. So I do not want to go into the merits of the case.

Therefore I direct the Court below to consider I.A.162/2007 in

O.S.405/2006, as expeditiously as possible, and pass orders

before attempting to proceed with the trial of the suit.

The writ petition is disposed of accordingly.

M.N.KRISHNAN, JUDGE

css/