High Court Kerala High Court

Ernakulam District Hockey … vs The Kerala Hockey Association … on 27 August, 2008

Kerala High Court
Ernakulam District Hockey … vs The Kerala Hockey Association … on 27 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34203 of 2007(V)


1. ERNAKULAM DISTRICT HOCKEY ASSOCIATION,
                      ...  Petitioner

                        Vs



1. THE KERALA HOCKEY ASSOCIATION HAVING
                       ...       Respondent

2. KAIKKARA NIZAMMUDDIN, PRESIDENT,

3. RAMESH KOLLAPPA, SECRETARY,

4. PALAKKAD DISTRICT HOCKEY ASSOCIATION,

5. ALAPUZHA DISTRICT HOCKEY ASSOCIATION,

6. KOTTAYAM DISTRICT HOCKEY ASSOCIATION,

7. KOZHIKODE HOCKEY ASSOCIATION,

8. ANOOP D., MEMBER,

9. JOHN K PAUL, S/O K.P.PAUL,

10. SUNIL IMMATTY,

11. MALAPPURAM DISTRICT HOCKEY ASSOCIATION

12. KANNUR HOCKEY ASSOCIATION, REPRESENTED

13. A.VASANTH SHENOY, LIFE MEMBER,

14. THE KERALA STATE SPORTS COUNCIL,

15. THE INDIAN HOCKEY FEDERATION,

                For Petitioner  :SRI.P.SANJAY

                For Respondent  :SRI.B.KRISHNA MANI

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :27/08/2008

 O R D E R
                 M.SASIDHARAN NAMBIAR, J.
                   ...........................................
                 WP(C).No.34203                  OF 2007
                   ............................................
       DATED THIS THE           27th       DAY OF AUGUST, 2008

                              JUDGMENT

This petition is filed under Article 227 of Constitution of

India to set aside Ext.P4 order passed by Munsiff, Ernakulam

and to direct joint trial of O.S.Nos.872 of 2005, 1047 of 2005,

1048 of 2005, 1060 of 2005, 1078 of 2005, 1084 of 2005, 1263 of

2005, 152 of 2005 and 154 of 2007 on the file of Munsiff Court,

Ernakulam.

2. Learned counsel appearing for petitioner and

Adv.Mr.Krishna Mani, appearing for respondents 2 and 3 and

learned counsel appearing for 4th respondent and 14th

respondent were heard.

3. All the suits relate to the dispute in Kerala Hockey

Association. Though learned Munsiff, under Ext.P4 order, stated

that the parties are different, and evidence to be adduced are

different and therefore the suits cannot be tried jointly. On

hearing the learned counsel for all the parties, it is clear that it is

convenient for the parties as well as court to have a joint trial. It

would definitely avoid unnecessary wastage of precious time of

the court in recording the same type of evidence. Moreover, the

WP(C) 34203/2007 2

suits were transferred to the same court for the purpose of joint

trial. In such circumstances, Ext.P4 order is quashed. Learned

Munsiff is directed to conduct joint trial of all the suits.

M.SASIDHARAN NAMBIAR, JUDGE

lgk/-