IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36047 of 2009(O)
1. K.N.SREEKUMAR, S/O.NARAYANAN NAIR,
... Petitioner
Vs
1. RAVI KUMAR ALIAS RAVINDRAN,
... Respondent
For Petitioner :SRI.PAUL K.VARGHESE
For Respondent : No Appearance
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :14/12/2009
O R D E R
S.S.SATHEESACHANDRAN, J.
-------------------------------
W.P.(C).NO.36047 OF 2009 (O)
-----------------------------------
Dated this the 14th day of December, 2009
J U D G M E N T
Writ petition is filed by the 2nd defendant in O.S.No.159
of 2005 on the file of the Sub Court, Ernakulam, challenging
the order passed by the learned Sub Judge allowing a
commission application moved by the plaintiff.
2. I heard the learned counsel for the petitioner. Having
regard to the submissions made with reference to the facts
and circumstances presented and also the
directions/observations made by this Court in Ext.P4 judgment
rendered in a previous writ petition involving the parties, I
find the objection canvassed against the appointment of a
commission by the court below cannot be approved, and at
any rate, a challenge thereto invoking the visitorial
jurisdiction of this Court under Article 227 of the Constitution
WPC.36047/09 2
of India is not entertainable. Writ petition lacks merit, and it
is dismissed.
S.S.SATHEESACHANDRAN
JUDGE
prp