High Court Kerala High Court

Ramachandra Kurup vs Puthur Pallikkal Madappura A … on 9 December, 2008

Kerala High Court
Ramachandra Kurup vs Puthur Pallikkal Madappura A … on 9 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31963 of 2008(E)



1. RAMACHANDRA KURUP
                      ...  Petitioner

                        Vs

1. PUTHUR PALLIKKAL MADAPPURA A SOCIETY
                       ...       Respondent

                For Petitioner  :SRI.GRASHIOUS KURIAKOSE

                For Respondent  :SRI.K.V.SOHAN

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :09/12/2008

 O R D E R
                      K.P. BALACHANDRAN, J.
                -------------------------------
                    W.P(C) No. 31963 OF 2008-E
                -------------------------------
                Dated this the 9th December, 2008.

                             JUDGMENT

It is reported that cost is paid and memo has been filed.

Hence this writ petition stands allowed and I.A.2056/2008 filed by

the petitioner in the court below seeking amendment of the plaint

stands allowed in reversal of Ext.P3 order. This writ petition is thus

disposed of.

Issue copy of the judgment urgently to the counsel for the

petitioner.

K.P.BALACHANDRAN
JUDGE

jj