High Court Kerala High Court

Balakrishnan Nair vs Kelappan Nair on 15 January, 2008

Kerala High Court
Balakrishnan Nair vs Kelappan Nair on 15 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 1782 of 2008(K)


1. BALAKRISHNAN NAIR, S/O. RARUKUTTY KURUP,
                      ...  Petitioner

                        Vs



1. KELAPPAN NAIR,
                       ...       Respondent

                For Petitioner  :SRI.AVM.SALAHUDIN

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :15/01/2008

 O R D E R
                        M.N.KRISHNAN, J.
                         --------------------------
                    W.P.(C). NO. 1782 OF 2008
                           ---------------------
             Dated this the 15th day of January, 2008

                             JUDGMENT

This writ petition is filed to direct the Munsiff Court,

Koyilandy, to issue a certified copy of suit registrar extract in O.S.

344/47 urgently and also direct him to issue a proper order in C.A.

758/07 in Ext.P2 application.

2. Learned counsel for the writ petitioner contends that he

moved for a certified copy of the order before the District Court and it

was returned stating that the records are not traceable. Thereafter

the petitioner moved an application before the Munsiff Court,

Koyilandy, for issuance of a copy of the suit register extract. It is

seen that the petitioner has moved an application namely C.A.

2770/06 before the District Court, Kozhikode and by an endorsement

dated 7.11.06 it was returned stating that “records not traced out in

the record section”. Since the petitioner was unable to get the same,

he filed an application for getting suit register extract. If by any

chance the records in O.S. 344/47 is available with the Munsiff

Court, Koyilandy, that may be pointed out so that the party can file

WPC NO 1782/08 2

application for getting a copy of the judgment. If it is not there, then

the party has no other alternative other than to get the suit register

extract to know what has happened to the suit.

Therefore, I direct the Munsiff Court, Koyilandy to

ascertain and find out whether records in O.S. 344/47 is available

before that court and if it is not available, then issue a copy of the suit

register extract to the petitioner so that he can produce it before the

authorities. In case the original records are available, I direct the

court below to return the application filed by the petitioner for suit

register extract with an endorsement, so that the party can apply for

a certified copy of the judgment. This shall be done within a period of

six weeks from today.

The writ petition is disposed of accordingly.





                                                M.N.KRISHNAN, JUDGE

vps

WPC NO 1782/08    3