IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26218 of 2008(U)
1. D.SURESH BABU, MURALEE SADANAM,
... Petitioner
Vs
1. THE CHIEF PASSPORT OFFICER,
... Respondent
For Petitioner :SRI.V.G.ARUN
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :03/09/2008
O R D E R
M.SASIDHARAN NAMBIAR, J.
-------------------------------
W.P.(C) No.26218 of 2008
-------------------------------
Dated this the 3rd September, 2008.
J U D G M E N T
This petition is filed under Article 227 of the
Constitution of India contending that Munsiff, Nedumangad, did
not receive Ext.P4 plaint, when presented before that court on
21.8.2008. A direction is sought to the Munsiff to accept Ext.P4
plaint and Ext.P5 petition.
2. Learned counsel appearing for the petitioner and
learned Assistant Solicitor General were heard.
3. When a plaint is presented before the Court, the
Court is bound to receive the same. If there is a defect, the
defect is to be noted and is to be returned to the plaintiff to cure
the defect. If the plaint is liable to be rejected on any of the
grounds, provided under Order VII of Code of Civil Procedure, the
Court is competent to reject the plaint also. Therefore, when the
plaint is presented, the Court shall either receive the plaint and
W.P.(C) No.26218 of 2008
2
number the same, or return the same to cure the defect, noting
the defect, if any, or reject the plaint, as provided under the Code
of Civil Procedure. The Court cannot return the plaint without
any endorsement. Munsiff, Nedumangad, is directed to receive
the plaint, if presented by the petitioner, and proceed with the
same, in accordance with law, either numbering the same or
returning the same for curing the defect, or rejecting the plaint
itself.
The writ petition is disposed as above.
M.SASIDHARAN NAMBIAR,
JUDGE
nj.