High Court Kerala High Court

M. Rajasekharan Nayar vs Kerala High Court Advocates’ on 13 February, 2009

Kerala High Court
M. Rajasekharan Nayar vs Kerala High Court Advocates’ on 13 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 199 of 2009()


1. M. RAJASEKHARAN NAYAR,
                      ...  Petitioner

                        Vs



1. KERALA HIGH COURT ADVOCATES'
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

3. THE SECRETARY,

                For Petitioner  :SRI.M.RAJASEKHARAN NAYAR

                For Respondent  :SRI.G.SHRIKUMAR

The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :13/02/2009

 O R D E R
                J.B.KOSHY, Ag.C.J. & P.BHAVADASAN, J.
                          --------------------------------------
                              W.A.No.199 of 2009
                           -------------------------------------
                         Dated 13th February, 2009

                                   JUDGMENT

Koshy, Ag.C.J.

Petitioner’s impleading petition was rejected by the learned

single Judge. It is true that subject matter of the dispute is between the

Advocates’ association and Corporation. It is the case of the petitioner that

Corporation issued the impugned order because of his complaint. We are

not going into the merits of the allegations raised by the petitioner in this

appeal, but, we are of the opinion that nothing wrong will happen if

petitioner is also heard. Therefore, we set aside the impugned order. The

impleading petition may be posted along with the writ petition and order on

the petition can be passed along with the final judgment so that his point of

view also can be considered by the learned single Judge while disposing of

the writ petition.

The appeal is disposed of accordingly.

J.B.KOSHY
ACTING CHIEF JUSTICE

P.BHAVADASAN
JUDGE

tks