IN THE HIGH COURT OF KERALA AT ERNAKULAM
AS No. 350 of 1997()
1. CHERIAN
... Petitioner
Vs
1. JOSEPH
... Respondent
For Petitioner :SRI.K.K.CHANDRAN PILLAI
For Respondent :SRI.V.GIRI
The Hon'ble MR. Justice K.PADMANABHAN NAIR
Dated :16/03/2007
O R D E R
K.Padmanabhan Nair,J.
--------------------------------
A.S.No.350 of 1997-E
--------------------------------
Dated, this the 16th day of March, 2007
JUDGMENT
The plaintiff in a suit for declaration and partition is
the appellant. The trial Court dismissed the suit. In this appeal
filed by the plaintiff, this Court ordered notice to all the
respondents. Notice to respondents 5 and 6 is not yet served.
Hence the appeal as against them was dismissed.
2. The suit is one for partition. The matter cannot be
adjudicated on merits without all the interested parties on the
array of parties. Since respondents 5 and 6 were impleaded in
the suit as persons having some interest, without them in the
party array this appeal cannot be disposed of on merits. So, this
appeal is only to be dismissed.
In the result, the appeal is dismissed.
K.Padmanabhan Nair
Judge
vku/-