High Court Kerala High Court

Halida Begum. vs Dalida Bhai on 10 June, 2008

Kerala High Court
Halida Begum. vs Dalida Bhai on 10 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12427 of 2008(D)


1. HALIDA BEGUM.D/O.FATHEMA BEEVI, RESIDING
                      ...  Petitioner

                        Vs



1. DALIDA BHAI, D/O.FATHIMA BEEVI, AGED 44
                       ...       Respondent

2. AJAYA KUMAR, S/O.SADASIVAN, AGED 45

                For Petitioner  :SRI.RAM MOHAN.G.

                For Respondent  :SRI.G.SREEKUMAR (CHELUR)

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :10/06/2008

 O R D E R
              M.SASIDHARAN NAMBIAR,J.
            ===========================
           W.P.(C) NO. 12427    OF 2008
            ===========================

       Dated this the 10th day of June, 2008

                     JUDGMENT

Petitioner is the plaintiff in O.S.482/2004 on

the file of Additional Munsiff Court, Nedumangad.

Under Ext.P7 order, application filed under Order

VI Rule 17 of Code of Civil Procedure was dismissed

without considering the application. The order

reads:-

“This is the petition

filed by the plaintiff in

this case to remove the

case on one pretext or

other. Amendment

petition is dismissed.

There is no ground to

allow this petition and

it is accordingly

dismissed. No costs.”

2. Learned counsel appearing for petitioner

W.P.(C012427/2008 2

and respondents were heard.

3. Learned counsel appearing for petitioner

submitted that the necessity for amendment

application was on account of the acts of the

defendants which was brought to the notice of the

court by the report submitted by the Commissioner

and in such circumstance, learned Munsiff should

have allowed the application. On going through

Ext.P7 order, it is clear that learned Munsiff has

not considered the application in the true spirit

of the provisions under Order VI of Rule 17 of Code

of Civil Procedure. The question whether

amendment is necessary in the nature and

circumstance of the case was not considered. In

such circumstance, Ext.P7 order is quashed. Learned

Munsiff is directed to dispose I.A.3009/2007,

afresh after hearing the counsel appearing for both

sides on merit.

Writ Petition is disposed of as above.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006