IN THE HIGH COURT OF KERALA AT ERNAKULAM
Tr.P(C).No. 138 of 2009()
1. BALAN,S/O.POOKKOTTIL VELU,
... Petitioner
Vs
1. BHASKARAN,S/O.POOKKOTTIL VELU,MANATHALA
... Respondent
2. AYYAPPAN,S/O.POOKKOTTIL VELU,WANDOOR
3. CHANDRAN,S/O.POOKKOTTIL VELU,
4. JANAKI,W/O.POOKKOTTIL VELU,CHEMBRASSERI
5. INDIRA,W/O.UNNIKRISHNAN,THOTTUPADI,
6. ANITHA,W/O.UNNI,VALLIYEMMAL HOUSE,
7. VALLI,W/O.KATTILANCHERI KORU,NENMINI
For Petitioner :SRI.M.A.ABDUL HAKHIM
For Respondent : No Appearance
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :22/05/2009
O R D E R
S.S. SATHEESACHANDRAN, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
Tr.P.(C) No.138 of 2009
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated: 22nd May, 2009
ORDER
Petitioner is the appellant in two appeals; one pending before
the District Court, Manjeri and the other before this court. Both of
them arise from a common judgment passed in two suits after joint
trial. The above petition has been filed for transferring the appeal
pending before the District Court, Manjeri, namely, A.S.No.88/06, to
have a hearing of that appeal along with R.F.A.No.510/06 pending
before this court. A transfer petition of this nature is not required to
call for the connected appeal pending before the District Court arising
from the common judgment once an appeal from such judgment has
already entertained and taken on the file of this court. The petitioner
can move the court where R.F.A.No.510/06 is pending seeking for a
direction for orders to call for the connected appeal from the District
Court, Manjeri. Subject to the above observation, the Transfer
Petition is closed.
srd S.S. SATHEESACHANDRAN, JUDGE