IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34833 of 2008(V)
1. KALATHINGAL JAYARAJAN, AGED 53 YEARS,
... Petitioner
Vs
1. THE HONOURABLE ADDITONAL MUNSIFF'S
... Respondent
2. KALATHINGAL DHARMARAJAN, AGED 55 YEARS,
3. KALATHINGAL SREEMATHI, AGED 76 YEARS,
4. KANAKKANAMKANDI SIVADASA,
For Petitioner :SRI.K.P.RAMACHANDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :26/11/2008
O R D E R
K.P.BALACHANDRAN, J.
------------------------------------------------
W. P. C. No.34833 of 2008
------------------------------------------------
Dated this the 26th day of November, 2008
JUDGMENT
Heard the counsel for the petitioner. In
view of the nature of order that I propose to
make in this Writ Petition, there is no
necessity to order notice being issued to the
respondents. I have carefully gone through the
averments in the Writ Petition and the
submissions made by counsel for the petitioner
and I am of the view that the petitioner has
to be given some breathing time to get copies
of records and to advance his contentions in
the final decree proceedings in O.S.604/04.
2. In the result, I adjourn the final
decree proceedings in O.S.604/04 for a period
of one month from today. In the meanwhile, the
petitioner may get copies of records and
reconstruct his case file and advance his
contentions in the final decree proceedings
W. P. C. No.34833 of 2008 -2-
that is pending in the court below.
3. This Writ Petition is disposed of with
the above directions. The petitioner is
directed to produce a copy of this judgment
forthwith before the court where the final
decree proceedings in the concerned suit are
pending.
4. Issue copy to the counsel for the
petitioner urgently.
K.P.BALACHANDRAN,
JUDGE
kns/-