High Court Kerala High Court

Mohammed vs Thoompath Edappanatt Moosakutty … on 11 December, 2008

Kerala High Court
Mohammed vs Thoompath Edappanatt Moosakutty … on 11 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36471 of 2008(P)


1. MOHAMMED, S/O.ADATTIL KUNHIPOCKER HAJI,
                      ...  Petitioner

                        Vs



1. THOOMPATH EDAPPANATT MOOSAKUTTY MASTER,
                       ...       Respondent

                For Petitioner  :SRIC.M.MOHAMMED IQUABAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :11/12/2008

 O R D E R
               K.P. Balachandran, J.
            --------------------------
             W.P.(C)No.36471 of 2008 P
            --------------------------

                     JUDGMENT

This writ petition is filed by the petitioner/

second defendant in O.S.No.120/07 on the file of

the Munsiff’s Court, Parappanangadi. It is

submitted that the commission application and the

petition to remove the suit from the list filed on

26.11.2008, the day on which the suit stood posted

for trial in the special list, were allowed on

payment of cost of Rs.5,000/- and that the cost

ordered is high and excessive. It is stated that

the cost ordered was directed to be deposited in

one week from 26.11.2008. The order passed by the

court below is not produced. It is not known

whether the commission application and the petition

to remove the suit from the list were dismissed

consequent on non payment of the cost ordered.

Counsel for the petitioner submits that the suit is

posted for trial to 15.12.2008. That means,

commission application and the petition to remove

WPC 36471/08 2

the suit from the list must have been dismissed

consequent on non payment of the cost ordered. No

details are available before this Court to

substantiate the arguments.

This writ petition is, hence, dismissed.

11th December, 2008 (K.P.Balachandran, Judge)
tkv