High Court Kerala High Court

Cheru vs Simhasana Church Edavaka … on 9 January, 2009

Kerala High Court
Cheru vs Simhasana Church Edavaka … on 9 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1016 of 2009(U)



1. CHERU
                      ...  Petitioner

                        Vs

1. SIMHASANA CHURCH EDAVAKA METHROPOLITHA
                       ...       Respondent

                For Petitioner  :SRI.V.CHITAMBARESH (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :09/01/2009

 O R D E R
                            V. RAMKUMAR, J.
                   * * * * * * * * * * * * * * * * * *
                       W.P.(C) No. 1016 of 2009
                  * * * * * * * * * * * * * * * * * *
                          Dated: 09-01-2009

                                 JUDGMENT

The petitioner who is the plaintiff in O.S. No. 204 of 2007 on the

file of the Munsiff’s Court, Chavakkad seeks to challenge Ext.P1

order passed by the District Judge, Thrissur refusing to transfer the

said suit to any other Munisff’s Court in Thrissur. Ext.P1 order gives

adequate reasons as to why the application for transfer was not

entertained. I am not interested in extracting the said order in which

the learned District Judge has not only held that the application for

transfer was made without any bona fides but has also held that it was

to protract the matter. The District Judge has also referred to the

remarks of the learned Munsiff. No grounds are made out in this

petition for the exercise of the extra-ordinary and discretionary

jurisdiction of this Court under Art. 226 of the Constitution of India .

This petition is accordingly dismissed.

Dated this the 9th day of January 2009.

Sd/-V. RAMKUMAR,
(JUDGE)

/true copy/

ani.