High Court Kerala High Court

Dr. K.S. Venu vs Thankappan on 21 June, 2007

Kerala High Court
Dr. K.S. Venu vs Thankappan on 21 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 30273 of 2004(D)


1. DR. K.S. VENU, KULANGARA HOUSE,
                      ...  Petitioner
2. K.S. RAJAN, KULANGARA HOUSE,

                        Vs



1. THANKAPPAN, TEA SHOP, NR.K.R.THEATRE,
                       ...       Respondent

2. ASHOKAN, TEA SHOP, NR.K.R. THEATRE,

3. THAMPY, TEA SHOP, NR. K.R. THEATRE,

                For Petitioner  :SRI.P.N.PURUSHOTHAMA KAIMAL

                For Respondent  :SRI.T.A.UNNIKRISHNAN

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :21/06/2007

 O R D E R
                                 KURIAN JOSEPH , J

                   ==================================

                              W.P.(C) NO.  30273 OF 2004

                   ==================================

                      Dated this the 21st  day of June, 2007.


                                      JUDGMENT

The challenge is on Ext.P5 order passed by the Munsiff Court,

Peermade in I.A No. 830/2004 in O.S. N o. 70/99. The application was

filed objecting to the commission report and with a further prayer to

remit back the commission report for a proper site inspection and

report. But the application was dismissed by a cryptic order of the

Munsiff which read as follows:

“No sufficient grounds. Hence petition dismissed.”

2. The learned Munsiff has certainly not exercised his jurisdiction

vested on him. The exercise is arbitrary, ex facie. I set aside Ext.P5.

There will be a direction to the Munsiff, Peermade to properly consider

the prayer in the I.A. No. 830/2004 and pass appropriate orders in

accordance with law. This shall be done within a period of four months

from the date of a copy of this judgment.

The writ petition is disposed of accordingly.

KURIAN JOSEPH, JUDGE.

rv