IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23089 of 2008(W)
1. K.VASUDEVAN
... Petitioner
Vs
1. M.DEVARAJAN
... Respondent
For Petitioner :SRI.N.SURESH
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :31/07/2008
O R D E R
M.SASIDHARAN NAMBIAR, J.
-------------------------------
W.P.(C) No.23089 of 2008
-------------------------------
Dated this the 31st July, 2008.
J U D G M E N T
This petition is filed under Article 227 of the Constitution
of India challenging Ext.P1 order passed by Munsiff, Mavelikara,
directing to send the disputed document to a private hand writing
expert, rejecting the case to send the same to Forensic Science
Laboratory, Thiruvananthapuram.
2. The learned counsel appearing for the petitioner was
heard.
3. The argument of the learned counsel is that unless
the document is send to the Forensic Science Laboratory, a proper
report cannot be obtained, as there is chance of influencing the private
expert.
4. On hearing the learned counsel and on going
through Ext.P1 order, I do not find any illegality or irregularity
warranting interference or for directing the Court not to send the
document to a private hand writing expert. It is more so when the
W.P.(C) No.23089 of 2008
2
Forensic Science Laboratory is flooded with requests for comparison of
signatures in more important matters. I do not find any reason to
inspect the integrity of a private hand writing expert. Munsiff may
consider sending the disputed document to a private expert, who is
retired from Forensic Science Laboratory, Thiruvananthapuram.
The writ petition is disposed as above.
M.SASIDHARAN NAMBIAR,
JUDGE
nj.