IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34203 of 2007(V)
1. ERNAKULAM DISTRICT HOCKEY ASSOCIATION,
... Petitioner
Vs
1. THE KERALA HOCKEY ASSOCIATION HAVING
... Respondent
2. KAIKKARA NIZAMMUDDIN, PRESIDENT,
3. RAMESH KOLLAPPA, SECRETARY,
4. PALAKKAD DISTRICT HOCKEY ASSOCIATION,
5. ALAPUZHA DISTRICT HOCKEY ASSOCIATION,
6. KOTTAYAM DISTRICT HOCKEY ASSOCIATION,
7. KOZHIKODE HOCKEY ASSOCIATION,
8. ANOOP D., MEMBER,
9. JOHN K PAUL, S/O K.P.PAUL,
10. SUNIL IMMATTY,
11. MALAPPURAM DISTRICT HOCKEY ASSOCIATION
12. KANNUR HOCKEY ASSOCIATION, REPRESENTED
13. A.VASANTH SHENOY, LIFE MEMBER,
14. THE KERALA STATE SPORTS COUNCIL,
15. THE INDIAN HOCKEY FEDERATION,
For Petitioner :SRI.P.SANJAY
For Respondent :SRI.B.KRISHNA MANI
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :27/08/2008
O R D E R
M.SASIDHARAN NAMBIAR, J.
...........................................
WP(C).No.34203 OF 2007
............................................
DATED THIS THE 27th DAY OF AUGUST, 2008
JUDGMENT
This petition is filed under Article 227 of Constitution of
India to set aside Ext.P4 order passed by Munsiff, Ernakulam
and to direct joint trial of O.S.Nos.872 of 2005, 1047 of 2005,
1048 of 2005, 1060 of 2005, 1078 of 2005, 1084 of 2005, 1263 of
2005, 152 of 2005 and 154 of 2007 on the file of Munsiff Court,
Ernakulam.
2. Learned counsel appearing for petitioner and
Adv.Mr.Krishna Mani, appearing for respondents 2 and 3 and
learned counsel appearing for 4th respondent and 14th
respondent were heard.
3. All the suits relate to the dispute in Kerala Hockey
Association. Though learned Munsiff, under Ext.P4 order, stated
that the parties are different, and evidence to be adduced are
different and therefore the suits cannot be tried jointly. On
hearing the learned counsel for all the parties, it is clear that it is
convenient for the parties as well as court to have a joint trial. It
would definitely avoid unnecessary wastage of precious time of
the court in recording the same type of evidence. Moreover, the
WP(C) 34203/2007 2
suits were transferred to the same court for the purpose of joint
trial. In such circumstances, Ext.P4 order is quashed. Learned
Munsiff is directed to conduct joint trial of all the suits.
M.SASIDHARAN NAMBIAR, JUDGE
lgk/-