Kerala High Court
M/S. Saj Flight Services Pvt. Ltd vs Jouis Pereira on 5 September, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 16345 of 2005(U)
1. M/S. SAJ FLIGHT SERVICES PVT. LTD.,
... Petitioner
Vs
1. JOUIS PEREIRA, S/O. JOSEPH PEREIRA,
... Respondent
2. SABEENA LOUIS, W/O. LOUIS PEREIRA,
For Petitioner :SRI.P.GOPALAKRISHNAN NAIR
For Respondent :SRI.K.B.PRADEEP
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :05/09/2007
O R D E R
PIUS C. KURIAKOSE, J.
..........................................................
W.P.(C)No.16345 OF 2005
...........................................................
DATED THIS THE 5TH SEPTEMBER, 2007
J U D G M E N T
Under challenge in this Writ Petition under Article 227 of the
Constitution is Ext.P3 order by which the trial court dismissed an
application for amendment of the plaint. Having gone through Ext.P3,
I do not find any warrant for setting aside the same, invoking the
supervisory jurisdiction of this Court under Article 227. However, since
the counsel for the petitioner is absent, the Writ Petition will stand
dismissed only by default.
(PIUS C.KURIAKOSE, JUDGE)
tgl
WP(C)N0.
-2-
WP(C)N0.
-3-