IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP(C).No. 119 of 2011(O)
1. A.K.NAZAR, S/O.ABDUL KAREEM,
... Petitioner
Vs
1. ABDUL MAJEED, THERIPPURATHU PUTHENVEEDU
... Respondent
2. ARIFA,
3. ABDUL RASHEED,
4. SALEEMATH,
5. NASEEMA,
6. NOORJAHAN,
7. HAYARUNNEESA,
For Petitioner :SRI.B.KRISHNA MANI
For Respondent :SRI.S.SREEKUMAR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :14/02/2011
O R D E R
K.T.SANKARAN, J.
------------------------------
O.P(C).No.119 OF 2011
------------------------------
Dated this the 14th day of February, 2011
JUDGMENT
Counsel appears for respondents 2, 4, 5, 6 and
7. It is stated that the third respondent is
employed in a Gulf country. The first respondent
is reported dead. In the nature of the reliefs
claimed in the Original Petition, I am of the view
that it is not necessary to issue notice to the
third respondent or to implead the Legal
Representatives of the deceased first respondent.
2. The reliefs prayed for in the Original
Petition are the following:
i) Issue appropriate direction or
order directing the Munsiff’s Court,
Punalur to pass orders on Ext.P5;
ii) Issue appropriate orders or
directions directing the Munsiff’s
Court, Punalur to remove Ext.P1 and P2
suits from the list on 12.1.2011;
iii) Stay all further proceedings in
O.S.244 of 2003 and O.S.107 of 2006O.P(C).No.119 OF 2011 2
before the Munsiff’s Court, Punalur,
until the disposal of this Original
Petition.
iv) Award costs and
v) Any other relief this Hon’ble
Court deems fit.”
3. Ext.P5 is an application for amendment of
the plaint. The petitioner has prayed for issuing
a direction to the Munsiff’s Court, Punalur to pass
orders on Ext.P5. The respondents have no objection
to this prayer being allowed. Their only contention
is that they must be afforded an opportunity of
being heard.
4. The only relief that can be granted in the
Original Petition is relief No.(i).
Accordingly, there will be a direction to the
Munsiff’s Court, Punalur to consider and pass
orders on Ext.P5 application before commencing
evidence in the case. Since the number of the I.A.
is not mentioned in Ext.P5 application and no date
O.P(C).No.119 OF 2011 3
is seen in Ext.P5 application, the learned Munsiff
may not be able to identify which application is
directed to be disposed of. Therefore, the
petitioner shall produce a true copy of the
Original Petition before the Munsiff’s Court,
Punalur and then only the direction in the judgment
need be complied with.
The Original Petition is partly allowed as
above.
K.T.SANKARAN,
JUDGE.
cms