High Court Kerala High Court

C. Subramanyan vs Anirudhan on 8 June, 2009

Kerala High Court
C. Subramanyan vs Anirudhan on 8 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15647 of 2009(O)


1. C. SUBRAMANYAN,
                      ...  Petitioner

                        Vs



1. ANIRUDHAN,
                       ...       Respondent

                For Petitioner  :SRI.M.KRISHNAKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :08/06/2009

 O R D E R
               S.S.SATHEESACHANDRAN, J.
                   -------------------------------
              W.P.(C).NO.15647 OF 2009 (O)
                 -----------------------------------
          Dated this the 8th day of June, 2009

                        J U D G M E N T

The writ petition is filed under Article 227 of the

Constitution of India seeking the following reliefs:

i. to set aside Ext.P4 and P5 orders.

ii. to grant the prayers in Ext.P2 and P3
applications for amendment of Ext.P1
plaint.

iii. to issue such other writ order or
directions as this Honourable Court deems
fit and proper.

2. Petitioner is the plaintiff in O.S.No.528/2006 on the

file of the Principal Munsiff Court-II, Kozhikode. An

amendment application moved by the petitioner to include an

additional relief was dismissed by the court below.

Impeaching its propriety and correctness, the writ petition has

been filed invoking the supervisory jurisdiction of this Court

WPC.15647/2009 2

under Article 227 of the Constitution of India.

I heard the learned counsel for the petitioner. It is

brought to my notice that the case is posted in the special list

for trial tomorrow. At this stage, the entertainment in the writ

petition, whatever be the merits of the case for amendment

prayed for by the petitioner, will not be justified. Without

expressing any opinion on the merits of the amendment

application and also the order passed by the learned Munsiff

impugned in the writ petition, the writ petition is dismissed.

S.S.SATHEESACHANDRAN
JUDGE

prp

S.S.SATHEESACHANDRAN, J.

——————————————————–

CRL.R.P.NO. OF 2006 ()

———————————————————

O R D E R

———————————————————

23rd March, 2009