IN THE HIGH COURT OF KERALA AT ERNAKULAM
Tr.P(C).No. 286 of 2009()
1. SHAHUL HAMEED, S/O. KUNJAMMU HAJI,
... Petitioner
Vs
1. KADALAI HUSSAIN, AGED 57 YEARS,
... Respondent
2. A.V. SATHAR, S/O. ABDUL RAHIMAN,
3. P.V. MANAF, S/O. ABDUL RAHIMAN,
For Petitioner :SRI.MILLU DANDAPANI
For Respondent :SRI.K.RAMACHANDRAN
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :11/01/2010
O R D E R
S.S.SATHEESACHANDRAN, J.
-------------------------------
Tr.P.(C).NO.286 OF 2009 ()
-----------------------------------
Dated this the 11th day of January, 2010
O R D E R
Petition for transfer is filed under Section 24 of the Code
of Civil Procedure. Petitioner is the 3rd defendant in
O.S.No.275 of 2009 on the fie of the Sub Court, Tirur. Suit is
one for damages and the 1st respondent is the plaintiff and the
other respondents are co-defendants. The 1st
respondent/plaintiff has claimed damages alleging that on
false representations made by the defendants in the suit,
petitioner and 2nd and 3rd respondents, producing a forged
document before the income tax authorities, he had been
summoned to that office and questioned and thereby he had
suffered injury by the acts committed by the defendants.
Transfer petition has been filed contending that the
defendants are carrying out commercial activities within
Palakkad and also that the cause of auction for the institution
of the suit arose at that place and not at Tirur, where the suit
TPC.286/09 2
had been instituted. Petitioner has therefore sought for
transfer of the suit to the Sub Court, Palakkad.
2. Notice given, the 1st respondent/plaintiff has entered
appearance. In the transfer petition, this Court is not
expected to go into the question of jurisdiction based on the
cause of auction or the residence of the parties. If at all the
petitioner/3rd defendant has any case that the suit has not
been instituted in the proper court where it should have been
instituted, it is open to him to raise such challenges before the
court where the suit had been instituted. Prima facie on the
materials produced and submissions made where it is shown
that the suit has been filed to claim damages for injuries
suffered by the plaintiffs and also that the petitioner/3rd
defendant is having a residence within the jurisdiction of the
court where the suit had been instituted, I find no merit in the
transfer petition and it is dismissed.
S.S.SATHEESACHANDRAN
JUDGE
prp