IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 21699 of 2005(G)
1. PRASANNA P. NAIR, W/O.PRABHAKARAN NAIR,
... Petitioner
2. MINI RADHAKRISHNAN, W/O.RADHAKRISHNAN,
3. PREETHA @ MIDHA AMOHANAN, W/O.MOHANAN,
4. NISHANTH PRABHAKARAN, S/O.PRABHAKARAN,
Vs
1. P.B.KASIM, S/O.P.M.BEERANKUTTY,
... Respondent
2. RADHAKRISHNAN,
3. MOHANAN, "MINI NILAYAM",
For Petitioner :SRI.K.RAMAKUMAR
For Respondent :SRI.S.SREEKUMAR
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :06/07/2007
O R D E R
PIUS C. KURIAKOSE, J.
-------------------------------
W.P.(C) No. 21699 OF 2005
-----------------------------------
Dated this the 6th day of July, 2007
JUDGMENT
Even though the question raised by Mr.K.Ramkumar in this Writ
Petition is of academic importance, I do not think that it is necessary to
decide that question in this Writ Petition. After all, the jurisdiction
involved is the supervisory jurisdiction under Article 227. I am not
prepared to interfere with Ext.P2 an order which can not be stated to be
vitiated to the extent of justifying interference under Article 227. The
challenge against Ext.P2 will fail. The learned Munsiff who has not
been taking up the interlocutory petitions in view of the stay granted by
this Court, is directed to dispose of all the interlocutory proceedings in
the suit and also the suit itself with utmost expedition.
PIUS C. KURIAKOSE, JUDGE
btt
WPC 2