IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2439 of 2009(M)
1. BEEVI BACKER, 38 YEARS,
... Petitioner
Vs
1. P.K.ABDULKHADER, S/O.KHADERKOCHUNNI
... Respondent
2. P.K.BEERAN, S/O.KHADERKOCHUNNI,
3. P.K.ABDUL AZEEZ, S/O.KHADERKOCHUNNI,
4. SHEREEFA, W/O.KHADERKOCHUNNI
For Petitioner :SRI.SIRAJ KAROLY
For Respondent : No Appearance
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :22/01/2009
O R D E R
K.P.BALACHANDRAN, J.
------------------------------------------------
W. P. C. No.2439 of 2009
------------------------------------------------
Dated this the 22nd day of January, 2009
JUDGMENT
The report collected by the Registry
from the Munsiff’s Court, Aluva shows that the
case O.S.291/08 is not ripe for trial. It is
only that written statement in the suit has
been filed, but all the same, there is a
petition pending seeking leave to amend the
plaint. Objection will have to be filed by the
defendants to the amendment application and
that has to be considered and appropriate
orders passed; issues are to be framed in the
suit; opportunity to complete pre-trial steps
will have to be granted and without completing
all those procedures, no direction can be
given to the trial court to dispose of the
suit within a time frame. The direction that
is sought for in this Writ Petition is only
for such a direction being given. Considering
W. P. C. No.2439 of 2009 -2-
the stage of the suit, no direction can be so
given and this Writ Petition is dismissed.
K.P.BALACHANDRAN,
JUDGE
kns/-