High Court Kerala High Court

Oravakkottil Hamza vs Karatt Vallat Janaki Amma on 4 June, 2009

Kerala High Court
Oravakkottil Hamza vs Karatt Vallat Janaki Amma on 4 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15400 of 2009(O)


1. ORAVAKKOTTIL HAMZA, S/O AHAMMED,
                      ...  Petitioner

                        Vs



1. KARATT VALLAT JANAKI AMMA,
                       ...       Respondent

2. KRIAHNAKUMAR, S/O.KARATT VELLAT JANAKI

3. PRADEEP, S/O.KARATT VELLAT JANAKI AMMA,

4. SIVANANDAN, S/O.KARATT VELLAT JANAKI

                For Petitioner  :SRI.C.M.MOHAMMED IQUABAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :04/06/2009

 O R D E R
                 S.S.SATHEESACHANDRAN, J.
                -----------------------------------
                W.P.(C).No.15400 of 2009 - O
                  ---------------------------------
             Dated this the 4th day of June, 2009

                         J U D G M E N T

This writ petition is filed under Article 227 of the

Constitution of India seeking the following relief:

“To call for the records leading up to Ext.P5

and pass an order modifying the condition imposed

by the Munsiff Court, Tirur on allowing Ext.P3

restoration petition.”

2. An application moved by the petitioner to set

aside an ex-parte decree passed against him with a petition

to condone the delay, it is submitted, was allowed on terms.

Costs ordered within the time stipulated were not paid and

the petitions were dismissed. Correctness of the orders so

passed by the court below are sought to be impeached in

this writ petition.

3. As the petitioner has an alternative efficacious

remedy by way of an appeal as provided in the CPC, I find

the petition is meritless and it is accordingly dismissed,

W.P.(C).No.15400 of 2009 – O

2

without prejudice to the right of the petitioner to prefer an

appeal against the order dismissing his application for

setting aside the ex-parte decree, if so advised.

S.S.SATHEESACHANDRAN,
JUDGE.

bkn/-