High Court Kerala High Court

Ambalapuzha Cricket Club vs Alappuzha District Cricket on 23 May, 2009

Kerala High Court
Ambalapuzha Cricket Club vs Alappuzha District Cricket on 23 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14166 of 2009(O)


1. AMBALAPUZHA CRICKET CLUB,
                      ...  Petitioner

                        Vs



1. ALAPPUZHA DISTRICT CRICKET
                       ...       Respondent

2. SRI. SANAL KUMAR,

3. U. MANOJ, S/O. UNNIKRISHNAN NAIR,

                For Petitioner  :SRI.C.A.CHACKO

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :23/05/2009

 O R D E R
                   S.S. SATHEESACHANDRAN, J.
               - - - - - - - - - - - - - - - - - - - - - - - - -
                       W.P.(C) No.14166 of 2009
               - - - - - - - - - - - - - - - - - - - - - - - - -
                         Dated: 22nd May, 2009

                                JUDGMENT

The Writ Petition is filed under Article 227 of the Constitution of

India seeking the following reliefs:

1. Declare that caveat filed by a person against particular individual

or association is not applicable to a third person, who moved a suit

against such a person.

2. Direct the Munsiff Court, Alappuzha to consider Ext.P2 application

and pass appropriate orders expeditiously.

3. Issue such other writ, order or direction which this Hon’ble Court

may deem fit and proper on the facts and circumstances of this case

and in the interest of justice.

The petitioner filed a suit before the Vacation Judge (District Court,

Alappuzha) and sought an interim relief. The court on the premise

that a caveat had been filed, directed the petitioner to give notice to

the caveator, and when it was brought to the notice of the court that

no caveat had been filed as against the petitioner, the court passed

an order for issuing notice on the I.A. to the counter petitioner, is the

grievance canvassed for invoking the jurisdiction of this court under

Article 227 of the Constitution. I am not satisfied of the ground

W.P.C.No.14166/09 – 2 –

canvassed. The Writ Petition is devoid of any merit and it is

dismissed.

srd                       S.S. SATHEESACHANDRAN, JUDGE