High Court Kerala High Court

Benny vs Sreekutty G.Raghavan on 5 April, 2010

Kerala High Court
Benny vs Sreekutty G.Raghavan on 5 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11680 of 2010(O)


1. BENNY,AGED 35 YEARS,S/O.OUSEPH,
                      ...  Petitioner

                        Vs



1. SREEKUTTY G.RAGHAVAN,D/O.RAGHAVAN
                       ...       Respondent

2. REJI.K.MOHAN,S/O.MOHANDAS,

3. PRAVEEN.K.MOHAN, BAINU BHAVAN,

                For Petitioner  :SRI.K.SHRIHARI RAO

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :05/04/2010

 O R D E R

P.BHAVADASAN, J.

————————————-
WP(C) No.11680 of 2010-O

————————————-

Dated 5th April 2010

Judgment

In this Writ Petition filed under Article 227 of the

Constitution of India, the limited prayer of the petitioner is

to direct the Munsiff’s Court, Vaikom to serve a carbon

copy of the order passed on Ext.P1 application filed by him

and till then, not to proceed with the trial of the suit.

2. The petitioner is the plaintiff in OS No.299/09

before the Munsiff’s Court, Vaikom. The suit is one for

declaration of easement right and for mandatory injunction.

The petitioner filed an application as IA No.570/10 for

issuance of a commission for measuring the plaint

schedule properties, especially, plaint Item No.4 pathway,

with the aid of a Taluk Surveyor. No objection was filed by

the respondents to the commission application. On

27.03.2010, the IA filed by the petitioner was dismissed by

the Munsiff’s Court, Vaikom and immediately, the petitioner

filed an application for copy of the order so passed. But,

WPC 11680/10 2

he has not yet received the copy of the order. The

petitioner submits that a copy of the order is absolutely

necessary to assail the order and to take further steps in

the matter. Therefore, he prays for issuance of a carbon

copy of the order passed on his application for commission.

He also prays for keeping in abeyance, the trial of the suit

till a carbon copy of the order is issued to him.

3. In the nature of the order that is proposed to

be passed in this Petition, it is felt that notice to the

respondents is unnecessary. Whatever be the fate of the

application filed by the petitioner, he is certainly entitled to

a copy of the order. Accordingly, there will be a direction to

the Munsiff’s Court, Vaikom to issue carbon copy of the

order passed on IA No..570/10 to the petitioner within two

weeks from the date of receipt of a copy of this Judgment.

Till such time, the trial of the suit shall be kept in abeyance

so as to enable the petitioner to take further steps in the

matter.


                                  P.BHAVADASAN, JUDGE

WPC 11680/10    3



sta

WPC 11680/10    4