High Court Kerala High Court

M.K.Dinesan vs Thayyil Pankajavalli on 20 October, 2009

Kerala High Court
M.K.Dinesan vs Thayyil Pankajavalli on 20 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29647 of 2009(O)


1. M.K.DINESAN, S/O. SAROJINI AMMA,
                      ...  Petitioner

                        Vs



1. THAYYIL PANKAJAVALLI, AGED 52,
                       ...       Respondent

2. MOOLAMVELLI KIZHILATHU UNNIKRISHNAN,

                For Petitioner  :SRI.SRINATH GIRISH

                For Respondent  : No Appearance

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

 Dated :20/10/2009

 O R D E R
              S.S.SATHEESACHANDRAN, J.
                  -------------------------------
             W.P.(C).NO.29647 OF 2009 (O)
                -----------------------------------
        Dated this the 20th day of October, 2009

                      J U D G M E N T

Petitioner has filed an application for impleadment in a

pending suit O.S.No.41 of 1998 on the file of the Court of the

Principal Munsiff-I, Kozhikode. The trial of that suit is stated

to be going on. Application moved by the petitioner for

impleadment as additional defendant was dismissed.

Petitioner has applied for getting a copy of the order on his

application for impleadment, but, that has not been complied

with, is the grievance canvassed in the writ petition seeking

the issue of a writ, order or direction to the court below for

furnishing a copy of the order.

2. I heard the learned counsel for the petitioner. Having

regard to the submissions made and taking note of the facts

and circumstances presented, I find no notice to the

respondents is necessary, and, hence, it is dispensed with.

WPC.29647/09 2

The learned Principal Munsiff-I, Kozhikode is directed to

furnish a copy of the order passed in the impleadment

applicator moved by the petitioner for impleadment, if applied

for, within one week from the date of receipt/production of a

copy of this judgment. With the above direction, the writ

petition is disposed.

Handover a copy of the judgment to the learned counsel

for the petitioner on usual terms and send a copy of the

judgment to the court concerned forthwith.

S.S.SATHEESACHANDRAN
JUDGE

prp