High Court Kerala High Court

Dr.Shyamala Ashok vs K.P.Ajith Kumar on 1 October, 2009

Kerala High Court
Dr.Shyamala Ashok vs K.P.Ajith Kumar on 1 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22352 of 2009(O)


1. DR.SHYAMALA ASHOK, D/O.SREEDHARAN,
                      ...  Petitioner

                        Vs



1. K.P.AJITH KUMAR, S/O.MALINI,
                       ...       Respondent

2. K.P.JYOTHIAN, OF DO.

3. K.P.SREEJESH KUMAR OF DO.

                For Petitioner  :SRI.V.RAJAGOPAL

                For Respondent  :SRI.K.V.SOHAN

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

 Dated :01/10/2009

 O R D E R
            S.S.SATHEESACHANDRAN, J.
          -----------------------------
            W.P.(C).No.22352 OF 2009
           --------------------------
     Dated this the 1st day of October 2009
     -------------------------------------


                     JUDGMENT

The writ petition is filed seeking the

following reliefs.

i) To call for the records leading to

Ext.P6 order and set aside the same.

ii) To declare that Ext.P6 order is

illegal.

iii) To direct the Sub Judge, Thalassery

to give opportunity to the petitioner to be heard

in the matter and pass a speaking order.

iv) To pass such other appropriate writ,

order or direction as this Hon’ble Court deems fit

to grant in the facts and circumstances of the

case.

2. Petitioner is the defendant in O.S

No.124 of 2002 on the file of the Sub Court,

W.P.(C).No.22352 OF 2009 Page numbers

Thalassery. Suit is one for cancelling a decree

passed in a previous suit by the Sub court,

Ernakulam, and the respondents are the plaintiffs.

The defendant resisted the suit filing a written

statement. Later, the respondents/ plaintiffs

filed an application for amendment of the plaint.

Ext.P3 is the copy of that application. The court

below allowed that application stating that no

counter was filed by the defendant. Propriety and

correctness of the order passed by the court below

allowing the amendment application is challenged in

the writ petition invoking the supervisory

jurisdiction vested with this court under Article

227 of the Constitution of India.

3. I heard the counsel on both sides.

The learned counsel for the respondents/plaintiffs

fairly submitted that a counter had been filed by

the petitioner/defendant, but it was not brought to

W.P.(C).No.22352 OF 2009 Page numbers

the notice of the court when Ext.P3 application was

considered. It is noticed that the court below has

not applied its mind to the amendment sought for

and a cryptic order has been passed that ‘the

counter not filed the petition is allowed’. For

that reason itself, the order of the court below is

liable to be set aside. Setting aside that order,

I direct the court below to consider the merit of

the amendment application in the light of the

counter filed by the defendant. Writ petition is

disposed as indicated above.

Sd/-

S.S.SATHEESACHANDRAN,
JUDGE
//TRUE COPY//

P.A TO JUDGE

vdv