Kerala High Court
Ramachandra Kurup vs Puthur Pallikkal Madappura A … on 9 December, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31963 of 2008(E)
1. RAMACHANDRA KURUP
... Petitioner
Vs
1. PUTHUR PALLIKKAL MADAPPURA A SOCIETY
... Respondent
For Petitioner :SRI.GRASHIOUS KURIAKOSE
For Respondent :SRI.K.V.SOHAN
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :09/12/2008
O R D E R
K.P. BALACHANDRAN, J.
-------------------------------
W.P(C) No. 31963 OF 2008-E
-------------------------------
Dated this the 9th December, 2008.
JUDGMENT
It is reported that cost is paid and memo has been filed.
Hence this writ petition stands allowed and I.A.2056/2008 filed by
the petitioner in the court below seeking amendment of the plaint
stands allowed in reversal of Ext.P3 order. This writ petition is thus
disposed of.
Issue copy of the judgment urgently to the counsel for the
petitioner.
K.P.BALACHANDRAN
JUDGE
jj