IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18804 of 2009(U)
1. C.K.SREEJITH
... Petitioner
Vs
1. ANIL KUMAR.C.K.
... Respondent
For Petitioner :SRI.P.U.SHAILAJAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :19/08/2009
O R D E R
V.GIRI, J
.......................
W.P.(C).18804/2009
.......................
Dated this the 19th day of August, 2009
JUDGMENT
In spite of service of notice on the 1st respondent,
there is no representation for him. I heard learned counsel
for the petitioner and I have perused the averments made
in the writ petition.
2. Petitioner is the 1st respondent in C.C.No.182/2008
on the files of the Consumer Disputes Redressal Forum.
Kannur. Petitioner is practising as an advocate in the High
Court. 1st respondent has filed a complaint before the 2nd
respondent alleging inadequate service by the petitioner.
Petitioner has appeared before the Consumer Forum
resisting the complaint. He sought for transfer of the said
complaint from the Consumer Disputes Redressal Forum,
Kannur to Ernakulam or Thiruvananthapuram District
Forum. This writ petition has been filed seeking the
following reliefs:-
(i).Issue writ of mandamus or such other
W.P.(C).18804/09
2
writ or direction directing the 2nd
respondent to transfer the C.C.No.182/08
to Ernakulam Forum or Trivandrum
Forum or any other District Forum that
this Honourable Court may deem fit to
grant in the facts and circumstances of
the case.
(ii).Issue writ of mandamus or such other
writ or direction directing the 2nd
respondent to frame issue on the
maintainability of the complaint before
trying the complaint.
(iii).Issue writ of certiorari quashing
Ext.P1 complaint.
3. Writ petition is disposed of directing the 2nd
respondent to transfer C.C.No.182/2008 to the Ernakulam
Consumer Disputes Redressal Forum. This shall be done
within one month from the date of receipt of a copy of this
judgment. CDRF, Ernakulam, on receipt of records,
shall issue fresh notice to the 1st respondent and further
proceed with the complaint in accordance with law.
V.GIRI,
Judge
mrcs