IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP(C).No. 537 of 2011(O)
1. SUJA MATHEW, W/O.MATHEW,
... Petitioner
Vs
1. BABY, S/O.KURIAKOSE, MARAMKANDATHIL
... Respondent
2. ANOOP,S/O.SASI, NADAKKANAL HOUSE,
3. MURUGAN, S/O.PADMANABHAN,
4. LUKOSE, S/O.AUGUSTINE,
5. SABU, S/O.AUGUSTINE, RESIDING DO.
For Petitioner :SRI.UNNIKRISHNAN.V.ALAPATT
For Respondent : No Appearance
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :07/02/2011
O R D E R
HARUN-UL-RASHID, J.
------------------------
O.P.(C).No.537 Of 2011
----------------------
Dated this the 7th day of February, 2011.
J U D G M E N T
The prayer in the original petition is to quash Ext.P5 & P6
orders. Ext.P5 is the order passed by the learned Munsiff
dismissing the petition for removing the case from the list. The
very same petitioner filed I.A.No.139 of 2011 for impleading a
third person as additional 6th defendant. Learned Munsiff held
that impleadment of prior owner of the property as additional 6th
defendant is not necessary. Since the suit is filed for injunction
simplicitor the court also observed that impleadment of a third
party as additional 6th defendant is not necessary also for the
reason that the petitioner is not seeking any relief against the
proposed defendant. In such circumstances Ext.P6 order passed
by the court repelling the contentions of the petitioner is justified.
2. Learned counsel for the petitioner submits that the
connected suit is pending before the same court. Ext.P3 is the
plaint. Learned counsel for the petitioner also submits that both
cases have to be tried jointly in the interest of justice and that if
::2::
O.P.(C).No.537 Of 2011
joint trial is not conducted that may result in conflicting decisions.
The petitioner is at liberty to move the trial court for appropriate
orders. In that event, the trial court shall consider the petition
for joint trial on merits and shall dispose of the same in
accordance with law. The trial of O.S.No.135 of 2007 shall be
kept in abeyance for a period of six weeks.
The writ petition is disposed of as above.
HARUN-UL-RASHID,
Judge.
bkn/-