IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 16234 of 2005(G)
1. DR. K.C. JOHN, KUTTIMANNIL VEEDU,
... Petitioner
Vs
1. THE STATE OF KERALA REPRESENTED BY
... Respondent
2. EXECUTIVE ENGINEER, P.W.D.
3. ASSISTANT EXECUTIVE ENGINEER,
4. ASSISTANT ENGINEER, P.W.D. ROAD
5. TAHASILDAR, TALUK OFFICE, ADOOR.
6. SUPERINTENDENT RESURVEY OFFICE,
For Petitioner :SRI.SAJJU.S
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :07/06/2007
O R D E R
PIUS C. KURIAKOSE, J.
-------------------------------
W.P.(C) No. 16234 OF 2005
-----------------------------------
Dated this the 7th day of June, 2007
JUDGMENT
Notwithstanding the persuasive submissions of the learned
counsel for the petitioner, I am unable to agree that Ext.P2 order passed
by the learned Munsiff dismissing the petitioner’s application for
amendment of the plaint warrants correction under the supervisory
jurisdiction of this Court under Article 227. When Ext.P2 passed by the
learned judge guaged by the parameters to be applied by the visitorial
jurisdiction under Article 227, it has to be found that the order is a well
reasoned one wherein the facts have been Marshalled properly and law
applied correctly. Challenge against the order will fail and the Writ
Petition stands dismissed. No costs.
PIUS C. KURIAKOSE, JUDGE
btt
WPC 2