IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29647 of 2009(O)
1. M.K.DINESAN, S/O. SAROJINI AMMA,
... Petitioner
Vs
1. THAYYIL PANKAJAVALLI, AGED 52,
... Respondent
2. MOOLAMVELLI KIZHILATHU UNNIKRISHNAN,
For Petitioner :SRI.SRINATH GIRISH
For Respondent : No Appearance
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :20/10/2009
O R D E R
S.S.SATHEESACHANDRAN, J.
-------------------------------
W.P.(C).NO.29647 OF 2009 (O)
-----------------------------------
Dated this the 20th day of October, 2009
J U D G M E N T
Petitioner has filed an application for impleadment in a
pending suit O.S.No.41 of 1998 on the file of the Court of the
Principal Munsiff-I, Kozhikode. The trial of that suit is stated
to be going on. Application moved by the petitioner for
impleadment as additional defendant was dismissed.
Petitioner has applied for getting a copy of the order on his
application for impleadment, but, that has not been complied
with, is the grievance canvassed in the writ petition seeking
the issue of a writ, order or direction to the court below for
furnishing a copy of the order.
2. I heard the learned counsel for the petitioner. Having
regard to the submissions made and taking note of the facts
and circumstances presented, I find no notice to the
respondents is necessary, and, hence, it is dispensed with.
WPC.29647/09 2
The learned Principal Munsiff-I, Kozhikode is directed to
furnish a copy of the order passed in the impleadment
applicator moved by the petitioner for impleadment, if applied
for, within one week from the date of receipt/production of a
copy of this judgment. With the above direction, the writ
petition is disposed.
Handover a copy of the judgment to the learned counsel
for the petitioner on usual terms and send a copy of the
judgment to the court concerned forthwith.
S.S.SATHEESACHANDRAN
JUDGE
prp