High Court Kerala High Court

Venugopalan vs Sarada Ammal on 14 November, 2006

Kerala High Court
Venugopalan vs Sarada Ammal on 14 November, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 29583 of 2006(V)


1. VENUGOPALAN,
                      ...  Petitioner

                        Vs



1. SARADA AMMAL,
                       ...       Respondent

2. P.V.RANGANATHA IYER,

3. MRS. VIJAYAB, W/O. LATER P.V.VIJAYAN,

4. RUGMINI AMMAL, W/O. LATE BALAKRISHNAN

5. P.B.VENKITASUBRAMANIAN,

6. P.B.KRISHNAN NAMBOODIRI,

7. P.B.BAGHYAM, S/O. RUGMINI AMMAL,

8. P.V.RAMACHANDRAN,

9. P.V.RATHNAM,

10. PANKAJAM TEACHER,

11. GOPALAKRISHNAN @ MOHANAN,

12. P.R.RAGHAVAN,

13. P.R.VIKRAMASIMHAN,

14. BALACHANDRAN,

15. THANKAM @ LEELA,

16. THANKAMANY AMMA,

17. P.V.VENKITASUBRAMANIAN,

18. P.V.VARADHARAJ IYER,

19. P.V.SIVASANKARAN,

20. P.V.GEETHA LAKSHMI, W/O. S.KRISHNAN,

21. P.V.MAHALAKSHMI,

22. P.V.CHENJULAKSHMI, C/O.

23. KOTHANAD, C/O. VIKRAMASIMHAN,

24. P.R.MOHANAN, C/O. P.R.KAILASANATHAN,

25. P.R.KAILASANATHAN,

26. P.R.RADHAKRISHNAN,

27. GANGA BAGEERATHY,

28. KALYANI KUTTY,

29. MAYA RAJENDRAN KOLALAM,

30. KANTHI AMMAL, W/O. LATE KOLATHY IYER,

31. VENKITASUBRAMANIAN, S/O. LATE KOLATHY

32. SWAMINATHAN, S/O. LATE KOLATHY IYER,

33. BHAGYAM, D/O. LATE KOLATHY IYER,

34. BHAGYALAKSHMI, C/O. P.V.RANGANATHAN,

35. VIJAYAN M. IYER, S/O. MADATHIL RAMANATH

36. DEVAKY GOPINATH,

37. CHIEF ENGINEER,

38. PLUS TWO ENGLISH MEDIUM SCHOOL,

39. CHERIVAYIL AHAMMEDKUTTY,

40. MRS. MOHAMMED ABDUL KHADER,

41. MRS. NOORDEN MUSLIYAR, W/O. PALLIYIL

42. P.K.SREENIVASAN, S/O. PEEDIAKKAL KUTTAN,

                For Petitioner  :SRI.P.VIJAYAKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :14/11/2006

 O R D E R

M.SASIDHARAN NAMBIAR, J.

——————————————

W.P.C.No.29583 OF 2006 (V)

—————————————–

Dated this the 14 th day of November, 2006

JUDGMENT

Petitioner is the appellant in C.M.A.152/05, on the file of

Additional District Court, Thrissur. This petition is filed under Article

227 of Constitution of India, for a direction to the District Judge, to

dispose C.M.A 152/05. Petitioner had earlier filed W.P.C.No.27870/05

for the very same relief. It was dismissed under Ext.P1 judgment. It

is clear from Ext.P2 affidavit filed by petitioner that service in

C.M.A.152/05 is not over. Therefore C.M.A. is not ripe for disposal.

In such circumstance there is no relief as sought for, cannot be

granted. Writ petition is dismissed.

M.SASIDHARAN NAMBIAR,

JUDGE.

bkn