High Court Kerala High Court

Lakshmi vs State Of Kerala on 15 July, 2009

Kerala High Court
Lakshmi vs State Of Kerala on 15 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19810 of 2009(O)


1. LAKSHMI,
                      ...  Petitioner
2. BABY SULATHA B
3. BINU.M

                        Vs



1. STATE OF KERALA
                       ...       Respondent

2. DISTRICT EDUCATIONAL OFFICER

3. DIRECTOR OF PUBLIC INSTRUCTION

4. SN ENGLISH MEDIUM HIGH SCHOOL

5. S.N.V.WOMEN'S ASSOCIATION TRUST

6. K.P.ANITHA, AGED 72 YEARS

7. SMT. SARADAMMA, AGED ABOUT 73 YEARS

                For Petitioner  :SRI.M.BALAGOVINDAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :15/07/2009

 O R D E R
            S.S.SATHEESACHANDRAN, J.
          -----------------------------
            W.P.(C).No.19810 OF 2009
           --------------------------
      Dated this the 15th day of July 2009
     -------------------------------------


                     JUDGMENT

The petitioners moved an application

before the Sub Court, Trivandrum seeking permission

to institute a suit under section 92 of Code of

Civil Procedure. Initially leave was tentatively

granted but later on the same day suomotu that

order was renewed holding that only the Principal

Civil Court of original jurisdiction can grant

permission to accord leave to institute the suit

under Section 92 of Code of Civil Procedure.

Propriety and correctness of that order is

impeached by the petitioners in this petition

invoking the supervisory jurisdiction vested with

this court under Article 227 of the Constitution of

India.

W.P.(C).No.19810 OF 2009 2

2. I heard the learned counsel for the

petitioners. Since no notice on the application

for leave had been issued by the court below I find

notice to the respondents is not necessary, and it

is dispensed with. The learned counsel for the

petitioner inviting my attention to the

notification published by the Government G.O (MS)

384/66dated 24/10/1966 published in the gazette

dated 01/11/1966 submitted that Sub court is also

having concurrent jurisdiction to grant leave and

entertain a suit under Section 92 of Code of Civil

Procedure within their jurisdiction. Having regard

to the words used in Sub Section (1) of Section 92

that the suits under Section 92 of Code of Civil

Procedure can be instituted ” in the Principal

Civil Court of original jurisdiction or in any

other court empowered in that behalf by the state

Govt. within the local limits of whose jurisdiction

W.P.(C).No.19810 OF 2009 3

the whole or any part of the subject matter of the

trust is situate to obtain a decree” I find the

submission of the learned counsel for the

petitioner is well founded, and a reconsideration

of the matter by the learned Sub Judge is called

for. So much so the declining of leave under the

impugned order passed by the learned Sub Judge is

set aside, who is directed to consider the matter

fresh. Petitioner shall produce a copy of the

notification referred above before the court to

enable the court to pass appropriate orders in

accordance with law. The writ petition is closed.

Sd/-

S.S.SATHEESACHANDRAN,
JUDGE
//TRUE COPY//
P.A TO JUDGE

vdv