High Court Kerala High Court

C.P.Bapputty vs Chembraveettil Velayudhanunni on 25 May, 2007

Kerala High Court
C.P.Bapputty vs Chembraveettil Velayudhanunni on 25 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 7913 of 2007()


1. C.P.BAPPUTTY, 40 YEARS,
                      ...  Petitioner

                        Vs



1. CHEMBRAVEETTIL VELAYUDHANUNNI,
                       ...       Respondent

2. PONNAMKUZHIYL ABDUL AZEEZ, 34 YEARS,

3. PALAKKAL ABDUL GAFOOR, 39 YEARS,

                For Petitioner  :SRI.K.RAMACHANDRAN

                For Respondent  :SRI.T.KRISHNAN UNNI

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

 Dated :25/05/2007

 O R D E R
                            M.N.KRISHNAN, J.

                    -----------------------------

                        WP(C)No.7913 OF 2007 P

                    -----------------------------

                   Dated this the 25th May, 2007.



                                 JUDGMENT

This writ petition is filed to set aside the order in

I.A.103/2007 in O.P(Election) 47/2005. It is an

application filed by the first respondent in the Election

O.P to call for the ledger extract from the Tirur Urban Co-

Operative Bank, B.P.Angadi Branch with respect to account

No:2901 jointly held by C.P.Bapputty and K.P.Muhammed

Saleem. The trial court found that there is nothing to

show that they are relevant for the purpose of adjudicating

the case and therefore disallowed the same.

2. Heard counsel for both sides.

3. The purpose of summoning the document is to the

effect that how much amount had been received and withdrawn

from the Panchayat in connection with the construction of

Indore Stadium of Thalakkad Grama Panchayat. It is also

averred that they approached the bank for getting a ledger

extract but the bank submitted that unless there is an

order of the court it will not be issued. Taking into

consideration the relevant facts and materials is is only

just and necessary to call for the document sought for by

the writ petitioner. Therefore, the writ petition is

allowed and the order under challenge is set aside and

WPC 7913/2007 2

I.A.103/2007 in O.P(Election) 47/2005 is allowed. The

learned Munsiff, Tirur is also directed to dispose of the

matter as expeditiously as possible not later than a period

of three months from the date of receipt of a copy of this

judgment.

M.N.KRISHNAN

Judge

jj