High Court Kerala High Court

T.B.Unnikrishnan vs Rahitha R.@ Rajithamma on 20 June, 2007

Kerala High Court
T.B.Unnikrishnan vs Rahitha R.@ Rajithamma on 20 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 13975 of 2007(L)


1. T.B.UNNIKRISHNAN,
                      ...  Petitioner

                        Vs



1. RAHITHA R.@ RAJITHAMMA,
                       ...       Respondent

2. DON BOSCO WELFARE CENTRE SOCIETY,

                For Petitioner  :DR.V.N.SANKARJEE

                For Respondent  :SRI.JOSE TOM C. KANDATHIL

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :20/06/2007

 O R D E R
                           M.N.KRISHNAN, J.

                   -----------------------------

                      WP(C)No. 13975 OF 2007 L

                   -----------------------------

                  Dated this the 20th June, 2007.



                                JUDGMENT

This writ petition is filed seeking to quash Ext.P8.

Ext.P8 is a plaint filed as O.S.304/07 before the Munsiff

Court, Cherthala to pass a decree for permanent prohibitory

injunction against the second defendant from interfering

with the peaceful enjoyment of the plaint schedule

property. The present writ petitioner is the second

defendant in the suit. The writ petition itself is not

maintainable to quash a plaint. If the suit is not

maintainable it is for the party to appear before the court

and raise the point and request the court to consider it as

a preliminary issue. There is no question of quashing a

plaint exercising the jurisdiction under Articles 226 and

227 of the Constitution of India. Therefore writ petition

is dismissed.

M.N.KRISHNAN

Judge

jj