High Court Kerala High Court

Satheesh vs Girijan on 16 August, 2007

Kerala High Court
Satheesh vs Girijan on 16 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 34819 of 2004(T)


1. SATHEESH, AGED 30, S/O.LATE KUTTAPPAN,
                      ...  Petitioner

                        Vs



1. GIRIJAN S/O. NAMBALATTU DEVAKI AMMA,
                       ...       Respondent

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  :SRI.D.ANIL KUMAR

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :16/08/2007

 O R D E R
                       PIUS C. KURIAKOSE, J.
                   ----------------------------------
                    W.P.(C) NO. 34819 of 2004
                   ----------------------------------
            Dated this the 16th day of August , 2007

                              JUDGMENT

Ext.P4 order, by which the Execution Court allowed the

respondent to come on record as an additional decree holder being the

executor of a registered Will executed by the deceased original

decree holder is under challenge. Even though Sri.Sreekumar G., the

learned counsel for the petitioner has flayed Ext.P4 on the basis of all

the grounds raised in the writ petition, I am not prepared to agree

that Ext.P4 is vitiated to the extent of justifying interference by this

court under supervisory jurisdiction under Article 227 of the

Constitution.

Challenge against Ext.P4 fails. The writ petition is dismissed.

PIUS C. KURIAKOSE,
JUDGE.

Dpk