IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 34837 of 2004(V)
1. VALIYA PARAMBIL JANAKI,
... Petitioner
2. KALAVATHY, D/O.VALIYAPARAMBIL JANAKI,
3. JAYAKUMAR, S/O.VALIYAPARAMBIL JANAKI,
Vs
1. THIRUNJANA MUTHALIYAR, S/O.
... Respondent
For Petitioner :SRI.K.RAMACHANDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :08/06/2007
O R D E R
PIUS C. KURIAKOSE, J.
..........................................................
W.P.(C)No.34837 OF 2004
...........................................................
DATED THIS THE 8TH JUNE, 2007
J U D G M E N T
In this Writ Petition under Article 227 of the Constitution of India,
the petitioners-defendants impugn the order of the learned Sub Judge
refusing to refer the issue of kudikidappu to the Land Tribunal under
Section 125(3) of the Kerala Land Reforms Act. It is submitted by
Sri.P.Ramachandran, learned counsel for the petitioners that the
plaintiff in the suit who is the respondent in this Writ Petition passed
away and till date nobody has been impleaded.
Under these circumstances, the Writ Petition will stand closed
permitting the petitioners to move again if the legal representatives of
the deceased plaintiff get themselves impleaded in the court below.
(PIUS C.KURIAKOSE, JUDGE)
tgl
WP(C)N0.
-2-
WP(C)N0.
-3-