High Court Kerala High Court

K.N.Sreekumar vs Ravi Kumar Alias Ravindran on 14 December, 2009

Kerala High Court
K.N.Sreekumar vs Ravi Kumar Alias Ravindran on 14 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36047 of 2009(O)


1. K.N.SREEKUMAR, S/O.NARAYANAN NAIR,
                      ...  Petitioner

                        Vs



1. RAVI KUMAR ALIAS RAVINDRAN,
                       ...       Respondent

                For Petitioner  :SRI.PAUL K.VARGHESE

                For Respondent  : No Appearance

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

 Dated :14/12/2009

 O R D E R
              S.S.SATHEESACHANDRAN, J.
                   -------------------------------
             W.P.(C).NO.36047 OF 2009 (O)
                 -----------------------------------
       Dated this the 14th day of December, 2009

                       J U D G M E N T

Writ petition is filed by the 2nd defendant in O.S.No.159

of 2005 on the file of the Sub Court, Ernakulam, challenging

the order passed by the learned Sub Judge allowing a

commission application moved by the plaintiff.

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

regard to the submissions made with reference to the facts

and circumstances presented and also the

directions/observations made by this Court in Ext.P4 judgment

rendered in a previous writ petition involving the parties, I

find the objection canvassed against the appointment of a

commission by the court below cannot be approved, and at

any rate, a challenge thereto invoking the visitorial

jurisdiction of this Court under Article 227 of the Constitution

WPC.36047/09 2

of India is not entertainable. Writ petition lacks merit, and it

is dismissed.

S.S.SATHEESACHANDRAN
JUDGE

prp