High Court Kerala High Court

Sulochana vs Raghavendrn on 18 March, 2010

Kerala High Court
Sulochana vs Raghavendrn on 18 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9121 of 2010(O)


1. SULOCHANA, D/O. LATE SARADA,
                      ...  Petitioner

                        Vs



1. RAGHAVENDRN, S/O. LATE T.V.RAMACHANDRA
                       ...       Respondent

2. K.R.VENKITARAMANAN, AGED 58 YEARS,

3. K.SANTHA, D/O. LATE SARADA,

4. RATNAMMA, D/O. LATE SARADA, HARINIVAS,

5. K.RADHA, D/O. LATE SARADA,

                For Petitioner  :SRI.T.MADHU

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :18/03/2010

 O R D E R
                      P. BHAVADASAN, J.
             =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
                  W.P.(C) No.9121 of 2010
             =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
           Dated this the 18th day of March, 2010

                          JUDGMENT

This is a petition filed under Article 227 of the

Constitution of India seeking a direction to the Sub Court,

Ernakulam to keep in abeyance the trial of O.S. No.585 of

2007 for a period of ten days and also, in the meantime, to

issue a carbon copy of the order dated 12-3-2010 in I.A.

No.2281 of 2010.

2. Petitioner is the addl. 3rd defendant in O.S. No.585

of 2007 on the file of the Sub Court, Ernakulam. A copy of

the plaint is produced as Ext.P1. The suit was for partition

of the plaint schedule property. The petitioner and others

were arrayed as defendants, consequent on the death of 1st

defendant. The petitioner filed an additional written

statement on 19-11-2009, a copy of which is produced as

Ext.P2. Contention of the petitioner was that the property

involved in the suit was gifted by her grand-father late

Ramachandra Rao in favour of the 1st defendant. Later, the

1st defendant executed a Will in her favour.

W.P.(C) No. 9121/10 2

3. The suit was listed for trial on 17-3-2010. The

petitioner moved I.A. No.2281 of 2010 seeking to have the

suit removed from the list. She wanted time to produce the

Will, on which she relies. It was stated that original of the

Will was produced in another suit, O.S. No. 394 of 2006 on

the file of the Munsiff’s Court, Ernakulam. That suit was

disposed of and the matter was pending in appeal as A.S.

No.370 of 2008 before the District Court, Ernakulam and

entire records have been forwarded to the District Court,

Ernakulam. Though she had applied for a certified copy of

the Will, it is not made available to her. Therefore, she was

unable to produce the same to the present suit. Under these

circumstances, the prayer was made. The court below

rejected the prayer.

4. The petitioner says that she has applied for a

certified copy of the Will, but has not received the same. In

the meanwhile, the suit is listed and is going to be tried. If

the suit is tried, without enabling the petitioner to produce

the Will, she will put to irreparable loss and hardship.

W.P.(C) No. 9121/10 3

5. In the light of the order that is sought to be passed,

notice to the respondents is not necessary.

6. Petitioner requires for a direction to issue a carbon

copy of the order dated 12-3-2010 in I.A. No.2281 of 2010

for which she had already applied. Another prayer is that till

that copy is issued, trial of the suit may be kept in

abeyance.

7. Considering the facts of the case, the request made

is quite reasonable.

8. In the result, there will be a direction to the Sub

Court, Ernakulam to issue a carbon copy of the order dated

12-3-2010 in I.A. No.2281 of 2010 forthwith, at any rate

within a week from the date of receipt of a copy of this

judgment. It is also directed that the trial of the suit shall be

kept in abeyance for a period of two weeks from the date of

receipt of this judgment.

P.BHAVADASAN, JUDGE.

mn.