IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 19760 of 2005(B)
1. M.L.VINNY, S/O.LATE M.K.LONAPPAN,
... Petitioner
Vs
1. KERALA VYAPARI VYAVASAYI EKOPANA SAMITHI
... Respondent
2. P.A.M.IBRAHIM, S/O.T.B.ABDUL KHADER,
For Petitioner :SRI.JOHN JOSEPH(ROY)
For Respondent :SRI.DINESH R.SHENOY
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :29/05/2007
O R D E R
PIUS C. KURIAKOSE, J.
..........................................................
W.P.(C) No.19760 OF 2005
...........................................................
DATED THIS THE 29TH MAY, 2007
J U D G M E N T
It is by now settled that the court has power to receive written
statements filed even beyond 90 days of receipt of summons by the
defendants, vide the judgment reported in Kailash v. Nanhku [2005
(2) KLT 623 (SC)]. Under these circumstances, Exts.P1 and P2 orders
are set aside/modified and the Munsiff’s Court, Ernakulam is directed
to receive the written statement filed by the petitioner on file,
formulate issues on the basis of the contentions raised therein and
dispose of the suit O.S.No.1477 of 2003 in accordance with law.
The Writ Petition is allowed as above. No costs.
(PIUS C. KURIAKOSE, JUDGE)
tgl
WP(C)N0. -2-