IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17650 of 2008(A)
1. SEBASTIAN JOSEPH, S/O.P.D.JOSEPH,
... Petitioner
Vs
1. SCARIA PAUL, S/O.P.D.PAUL, AGED 48
... Respondent
2. M/S.PARACKA INDUSTRIES, CHENGAL,
3. P.D.JOSEPH, S/O.DEVASSY, AGED ABOUT 85,
4. P.D.XAVIER, S/O.DEVASSY, AGED ABOUT
5. P.P.SEBASTIAN, S/O.P.D.PAUL, AGED ABOUT
6. ANTONY PAUL, S/O.P.D.PAUL, AGED ABOUT
7. THARIAN PAUL, S/O.P.D.PAUL, AGED ABOUT
8. PAUL SCARIA, S/O.P.D.SCARIA, AGED
9. ANTONY JOSEPH, S/O.P.D.JOSEPH,
10. ROSALIND IYPU, W/O.A.I.IYPU, AGED
11. LISY GEORGE, W/O.GEORGE PAUL, AGED
12. JOSEPH PAUL, S/O.P.D.PAUL, AGED ABOUT
13. MARY ANTONY, W/O.P.D.ANTONY, AGED
14. LILLY SEBASTIAN, W/O.T.K.SEBASTIAN,
15. OMANA THOMAS, W/O.I.M.THOMAS, AGED
16. PHILO PAUL, W/O.DR.PAUL SANKOORIKAL,
17. JESSY MATHEW, W/O.PROF.MATHEW,
18. GEORGE PAUL, S/O.P.D.PAUL, AGED ABOUT
19. MARY JOSEPH, W/O.P.D.JOSEPH, PARACKA
20. SR.MARIS.S.D., D/O.P.D.JOSEPH,
21. SR.TRACY.S.D., D/O.P.D.JOSEPH,
22. KUNJAMMA THOMAS, D/O.P.D.JOSEPH,
23. CICILY JONY, D/O.P.D.JOSEPH,
24. DR.ANIES SEBASTIAN, D/O.P.D.JOSEPH,
25. ALPHONSA JOSEPH, D/O.P.D.JOSEPH,
26. KOCHUTHRESIA JOHNY, D/O.P.D.JOSEPH,
27. VIMALA GEORGE, D/O.P.D.JOSEPH,
28. CMD. DAVIS ANTONY PALLAN, D.T.O.
29. PAULSON ANTONY PALLAN,
For Petitioner :SRI.KURIAN ANTONY EDASSERY
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :13/06/2008
O R D E R
M.SASIDHARAN NAMBIAR, J.
-------------------------------
W.P.(C) No.17650 of 2008
-------------------------------
Dated this the 13th June, 2008.
J U D G M E N T
Petitioner is the 8th defendant in O.S.No.174/2004, on
the file of the Munsiff Court, Aluva. The suit was in the special list on
5.6.2008. Petitioner filed Ext.P5 application (I.A.NO.1093/2008) to
remove the suit included in the special list. Learned Munsiff under
Ext.P7 order dismissed the application. It is challenged in this petition
filed under Article 227 of the Constitution of India.
2. The learned counsel appearing for the petitioner was
heard. The argument of the learned counsel is that M.C.A.No.49 of
2008 is pending before this Court and in that M.C.A., the question
whether the company is to take over 2nd respondent, firm, is to be
decided, and learned Munsiff should have removed the suit from the
special list.
W.P.(C) No.17650/2008
2
On hearing the learned counsel, I do not find any
reason to interfere with Ext.P7 order rejecting the application to
remove the suit from the special list. If the case of the petitioner is
that because of the pendency of M.C.A.No.49/2008 before this Court,
Munsiff has to stay the suit, it is up to the petitioner to move the
Company Court for appropriate reliefs. Petition is dismissed.
M.SASIDHARAN NAMBIAR,
JUDGE
nj.