Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 0]

Kerala High Court

Kallara Prasanth vs M.K.Vijendran on 7 July, 2022

Author: C.S.Dias

Bench: C.S.Dias

Tr.P(C) Nos.266/2020, 361/2022, 363/2022, 364/2022,
365/2022
                              1

           IN THE HIGH COURT OF KERALA AT ERNAKULAM
                           PRESENT
              THE HONOURABLE MR.JUSTICE C.S.DIAS
 THURSDAY, THE 7TH DAY OF JULY 2022 / 16TH ASHADHA, 1944
                   TR.P(C) NO. 266 OF 2020
 AGAINST THE ORDER/JUDGMENT IN OS 163/2019 OF PRINCIPAL
                   MUNSIFF COURT , KOTTAYAM
PETITIONER/S:

    1      1ST PETITIONER DELETED

           AKHILA KERALA CHERAMAR HINDU MAHA SABHA (AKCHMS)
           REG.NO.K/315/83, PERUNNA P.O., CHANGANACHERRY,
           PIN-686 102, REPRESENTED BY ITS PRESIDENT,
           V.R.RAJU, AGED 56 YEARS, S/O.RAJAN, VETTAMALA
           HOUSE, KARUKACHAL P.O., NEDUMKUNNAM VILLAGE,
           KOTTAYAM DISTRICT-686 540.(DELETED THE FIRST
           PETITIONER FROM THE PARTY ARRAY AS PER ORDER
           DATED 14/01/2021 IN IA 1/2021 IN TR.P(C)
           266/2020)

    2      V.T REGHU,
           AGED 60 YEARS, S/O.GOPALAN, VADAKKEPARAMBIL
           HOUSE, MALLOOSSERY P.O., PERUMBAIKKADU VILLAGE,
           KOTTAYAM PIN-686 041.

    3      V.R.RAJU,AGED 56 YEARS, S/O.RAJAN, VETTAMALA
           HOUSE, KARUKACHAL P.O., NEDUMKUNNAM VILLAGE,
           KOTTAYAM DISTRICT PIN-686 540.

           BY ADV M.P.MADHAVANKUTTY



RESPONDENT/S:

    1      AKHILA KERALA CHERAMAR HINDU MAHASABHA
           K315/1983, REGISTERED UNDER THE TRAVANCORE
           COCHIN LITERARY SCIENTIFIC AND CHARITABLE
           SOCIETIES REGISTRATION ACT AND HAVING ITS HEAD
 Tr.P(C) Nos.266/2020, 361/2022, 363/2022, 364/2022,
365/2022
                              2

           OFFICE IN CHANGANACHERRY, PERUNNA P.O., PIN-686
           501, CHANGANACHERRY VILLAGE, CHANGANACHERRY
           TALUK, KOTTAYAM DISTRICT, REPRESENTED BY ITS
           GENERAL SECRETARY KALLARA PRASANTH,
           S/O.KUNJUNJU,, AGED 46, RESIDING AT NEDIYAKALA
           HOUSE, KALLARA SOUTH P.O., PIN-686 611, KALLARA
           VILLAGE KOTTAYAM TALUK.

    2      KALLARA PRASNATH,
           AGED 46 YEARS
           S/O.KUNJUNJU, NEDIYAKALA HOUSE, KALLARA SOUTH
           P.O., KOTTAYAM DISTRICT PIN-686 611.

    3      M.K.VIJENDRAN,
           AGED 63 YEARS
           S/O.M.K.KUNJAN, MAZHUVANCHERIL HOUSE, PERUNNA
           P.O., CHANGANACHERRY TALUK, KOTTAYAM DISTRICT
           PIN-686 102.

   *R4     ADDITIONAL RESPONDENTS 4 TO 6 IMPLEADED

           P.S. PRASAD
           AGED 61 YEARS, S/O. SOMAN, PULLUPARAMBIL,
           GANDHINAGAR P.O., PERUMBAIKADU VILLAGE,
           KOTTAYAM, PIN -686 008.

   *R5     C.K. SANIL KUMAR
           AGED 45 YEARS, S/O. KUTTAPPAN, SIVASAKTHI,
           MUTTAM, MARIYAPPALLY KARA, NATTAKOM VILLAGE,
           KOTTAYAM, PIN - 686 013.

   *R6     A.K. SAJEEV
           AGED 47 YEARS, S/O. KRISHNAN, MAMANATHU HOUSE,
           ANJILITHANAM P.O., KUNNAMTHANAM VILLAGE,
           MALLAPPALLY TALUK, PATHANAMTHITTA, PIN - 689
           582.(IMPLEADED THE DEFENDANT NO.1, 2 AND 4 IN OS
           NO.163/2019 AS ADDITIONAL RESPONDENTS 4 TO 6 IN
           IA 2/2021 IN TR.P(C) 266/2020 AS PER ORDER DATED
           14/01/2021)

           BY ADVS.
           SRI.K.M.SATHYANATHA MENON
           SRI.T.MADHU
 Tr.P(C) Nos.266/2020, 361/2022, 363/2022, 364/2022,
365/2022
                                3

           SMT.KAVERY S THAMPI
           SRI.R.ANILKUMAR (KOTTAYAM)
           SMT.C.R.SARADAMANI
           SHRI.GANESAN M.




     THIS TRANSFER PETITION (CIVIL) HAVING COME UP FOR
ADMISSION    ON   07.07.2022,   ALONG   WITH   Tr.P(C).361/2022,
363/2022 AND CONNECTED CASES, THE COURT ON THE SAME DAY
DELIVERED THE FOLLOWING:
 Tr.P(C) Nos.266/2020, 361/2022, 363/2022, 364/2022,
365/2022
                              4


           IN THE HIGH COURT OF KERALA AT ERNAKULAM
                           PRESENT
              THE HONOURABLE MR.JUSTICE C.S.DIAS
 THURSDAY, THE 7TH DAY OF JULY 2022 / 16TH ASHADHA, 1944
                   TR.P(C) NO. 361 OF 2022
  AGAINST THE ORDER/JUDGMENT IN OS 157/2016 OF MUNSIFF
                    COURT, CHANGANACHERRY
PETITIONER/S:

           KALLARA PRASANTH
           AGED 48 YEARS
           S/O KUNJUKUNJU, RESIDING AT NEDIYAKALA HOUSE,
           KALLARA SOUTH P.O, KOTTAYAM DISTRICT PIN: 686611

           BY ADV KAVERY S THAMPI



RESPONDENT/S:

    1      P.S.PRASAD, AGED 62 YEARS
           S/O KRISHNAN PULLUPARAMBIL HOUSE, MUDIYOOR
           PERUMBAIKKADU P.O, KOTTAYAM DISTRICT, PIN:
           686631

    2      M.V BALAKRISHNAN,
           AGED 67 YEARS, S/O DAMODARAN, MANALODIYIL HOUSE,
           VAZHAPALLY P.O, CHANGANASSERY, KOTTAYAM
           DISTRICT, PIN: 686103

    3      A.K SAJEEV,
           AGED 47 YEARS, S/O KUNJUKUNJU, MAMANATTU HOUSE,
           ANJILITHANAM P.O, PATHANAMTHITTA DISTRICT, PIN:
           689582

    4      V.T RAGHU,
           AGED 61, S/O, GOPALAN VADAKKEPARAMBIL HOUSE,
           PERUMBAIKKATTUSHERRY, PERUMBAIKKADU P.O,
 Tr.P(C) Nos.266/2020, 361/2022, 363/2022, 364/2022,
365/2022
                              5

           KOTTAYAM DISTRICT PIN: 686631

    5      C.D MOHAN,
           AGED 66 YEARS, S/O DEVASYA, CHIRAYIL HOUSE,
           CHANGANACHERRY P.O, KOTTAYAM DISTRICT, PIN:
           686101


        THIS TRANSFER PETITION (CIVIL) HAVING COME UP FOR
ADMISSION ON 07.07.2022, ALONG WITH Tr.P(C).266/2020 AND
CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE
FOLLOWING:
 Tr.P(C) Nos.266/2020, 361/2022, 363/2022, 364/2022,
365/2022
                              6


           IN THE HIGH COURT OF KERALA AT ERNAKULAM
                           PRESENT
              THE HONOURABLE MR.JUSTICE C.S.DIAS
 THURSDAY, THE 7TH DAY OF JULY 2022 / 16TH ASHADHA, 1944
                   TR.P(C) NO. 363 OF 2022
  AGAINST THE ORDER/JUDGMENT IN OS 163/2016 OF MUNSIFF
                    COURT, CHANGANACHERRY
PETITIONER/S:

           KALLARA PRASANTH
           AGED 48 YEARS
           S/O KUNJUKOCHU GENERAL SECRETARY, AKHILA KERALA
           CHERAMAR HINDU MAHASABHA [AKCHMS], RESIDING AT
           NEDIYAKALA HOUSE, KALLARA SOUTH P.O, KOTTAYAM
           DISTRICT PIN: 686611

           BY ADV KAVERY S THAMPI



RESPONDENT/S:

    1      V R RAJU, AGED58 YEARS
           S/O RAJAN ,VEETTAMALA HOUSE, KARUKACHAL P.O
           KOTTAYAM DISTRICT, PIN: 686540

    2      V.T RAGHU,
           AGED 61, S/O, GOPALAN, VADAKKEPARAMBIL HOUSE,
           PERUMBAIKKATTUSHERRY, PERUMBAIKKADU P.O,
           KOTTAYAM DISTRICT PIN: 686631

    3      C.D MOHAN,
           AGED 66 YEARS, S/O DEVASYA, CHIRAYIL HOUSE,
           CHANGANACHERRY P.O, KOTTAYAM DISTRICT, PIN:
           686101

    4      A.K SAJEEV,AGED 47 YEARS, S/O KUNJUKUNJU,
           MAMANATTU HOUSE, ANJILITHANAM P.O,
 Tr.P(C) Nos.266/2020, 361/2022, 363/2022, 364/2022,
365/2022
                              7

           PATHANAMTHITTA DISTRICT, PIN: 689582


     THIS TRANSFER PETITION (CIVIL) HAVING COME UP FOR
ADMISSION ON 07.07.2022, ALONG WITH Tr.P(C).266/2020 AND
CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE
FOLLOWING:
 Tr.P(C) Nos.266/2020, 361/2022, 363/2022, 364/2022,
365/2022
                              8


           IN THE HIGH COURT OF KERALA AT ERNAKULAM
                           PRESENT
              THE HONOURABLE MR.JUSTICE C.S.DIAS
 THURSDAY, THE 7TH DAY OF JULY 2022 / 16TH ASHADHA, 1944
                   TR.P(C) NO. 364 OF 2022
  AGAINST THE ORDER/JUDGMENT IN OS 242/2019 OF MUNSIFF
                    COURT, CHANGANACHERRY
PETITIONER/S:

    1      AKHILA KERALA CHERAMAR HINDU MAHASABHA (AKCHMS)
           REG. NO. K-315/1983 HAVING ITS REGISTERED OFFICE
           AT MANACKACHIRA, A.C. ROAD, KARA,
           CHANGANACHERRY, CHANGANACHERRY P.O, PIN: 686
           102, REPRESENTED BY ITS STATE GENERAL SECRETARY
           KALLARA PRASANTH

    2      KALLARA PRASANTH,
           AGED 48, S/O KUNJUKOCHU, RESIDING AT NEDIYAKALA
           HOUSE, KALLARA SOUTH P.O, KOTTAYAM DISTRICT PIN:
           686611

           BY ADV KAVERY S THAMPI



RESPONDENT/S:

   1       P.K.RAVI, AGED 56 YEARS
           S/O. KUNJACHAN, PARUTHIPPARA HOUSE, PERUMPETTY
           P.O., PIN: 689 592.

   2       SOORYADAS,
           ADVOCATE, CHANGANASSERY HAVING OFFICE AT T.B
           ROAD, CHANGANACHERRY P.O, PIN: 689592

   3       M. K. VIJENDRAN,
           AGED 67 YEARS, S/O M.K. KUNIAN, MAZHUVANCHERY
           HOUSE, PERUNNA WEST P.O., PIN: 686102.
 Tr.P(C) Nos.266/2020, 361/2022, 363/2022, 364/2022,
365/2022
                              9

   4       ANILKUMAR T.S.,
           AGED 41, S/O. SASIKUMAR T K, THUNDIPARAMBIL
           HOUSE, PALLICKACHIRA P.O, CHANGANASSERY PIN:
           686537

   5       KOCHUKUNJU T.K,
           AGED 67 YEARS, S/O. KUNJOL PACHINADAN
           THURUTHUMALATHAKADIYIL HOUSE, MUNDIYAPPALLY P.O,
           THIRUVALLA PIN: 689581


       THIS TRANSFER PETITION (CIVIL) HAVING COME UP FOR
ADMISSION ON 07.07.2022, ALONG WITH Tr.P(C).266/2020 AND
CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE
FOLLOWING:
 Tr.P(C) Nos.266/2020, 361/2022, 363/2022, 364/2022,
365/2022
                              10


           IN THE HIGH COURT OF KERALA AT ERNAKULAM
                           PRESENT
              THE HONOURABLE MR.JUSTICE C.S.DIAS
 THURSDAY, THE 7TH DAY OF JULY 2022 / 16TH ASHADHA, 1944
                   TR.P(C) NO. 365 OF 2022
  AGAINST THE ORDER/JUDGMENT IN OS 415/2018 OF MUNSIFF
                    COURT, CHANGANACHERRY
PETITIONER/S:

    1      KALLARA PRASANTH
           AGED 48 YEARS
           S/O KUNJUKOCHU, RESIDING AT NEDIYAKALA HOUSE,
           KALLARA SOUTH P.O, KOTTAYAM DISTRICT, PIN-
           686611.

    2      AKHILA KERALA CHERAMAR HINDU MAHASABHA [AKCHMS]
           REG. NO. K-315/1983
           HAVING ITS REGISTERED OFFICE AT MANACKACHIRA,
           A.C. ROAD, KARA, CHANGANACHERRY, CHANGANACHERRY
           P.O, PIN-686 102, REPRESENTED BY ITS STATE
           GENERAL SECRETARY, KALLARA PRASANTH.

           BY ADV KAVERY S THAMPI



RESPONDENT/S:

    1      M.K.VIJENDRAN
           AGED 67 YEARS
           S/O. M.K. KUNIAN, MAZHUVANCHERY HOUSE, PERUNNA
           WEST P.O., PIN- 686102.

    2      KUTTAPPAN K.,
           AGED 65 YEARS
           S/O. KUNJUNJU, ANANDAPURAM HOUSE, IKADAPRA P.O.,
           PIN- 689104.

    3      D.SREEKUMAR,
 Tr.P(C) Nos.266/2020, 361/2022, 363/2022, 364/2022,
365/2022
                             11

           AGED 55 YEARS
           S/O. G. D. NAIR, MAVELIL HOUSE, NEAR R.D.O.
           OFFICE, MARKET JUNCTION P.O., THIRUVALLA, PIN-
           689 101.

    4      RAVI P.K.,
           AGED 56 YEARS
           S/O. KUNJACHAN, PARUTHIPPARA HOUSE, PERUMPETTY
           P.O., PIN- 689 592.

    5      VINEESH V.V.,
           AGED 43 YEARS
           S/O. VAVACHI, VELLAPPANLEIRI HOUSE, AC COLONY
           NO. 572, PANACHIKAVU P.O, PATHANAMTHITTA
           DISTRICT, PIN- 686 102.


        THIS TRANSFER PETITION (CIVIL) HAVING COME UP FOR
ADMISSION ON 07.07.2022, ALONG WITH Tr.P(C).266/2020 AND
CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE
FOLLOWING:
 Tr.P(C) Nos.266/2020, 361/2022, 363/2022, 364/2022,
365/2022
                                    12

                       COMMON ORDER

As the above transfer petitions are filed by the office bearers and members of Akhila Kerala Cheramar Hindu Mahasabha (in short "Sabha"), for transfer of suits filed in connection with the administration and management of the Sabha, they are being disposed of by this common order.

2. Tr.P(C) No.266/2020 is filed seeking to transfer O.S.No.163/2019 from the Court of the Munsiff, Kottayam to the Court of the Munsiff, Changanasseri. Whereas, Tr.P(C) Nos.361/2022, 363/2022, 364/2022 and 365/2022 are filed seeking to transfer O.S.Nos.157/2016, 163/2016, 242/2019 and 415/2018, respectively, from the Court of the Munsiff, Changanasseri to the Court of the Munsiff, Kottayam.

3. It is admitted by all parties that the above suits are filed in connection with the disputes that have arisen in the administration and management Tr.P(C) Nos.266/2020, 361/2022, 363/2022, 364/2022, 365/2022 13 of the Sabha. It is also conceded that there are two other suits also i.e., O.S.Nos.759/2018 and 152/2019 pending before the Court of the Munsiff, Kottayam. But, the parties have not sought for transfer of those two suits. Hence, there are total of seven suits i.e., three suits pending before the Court of the Munsiff, Kottayam and four suits pending before the Court of the Munsiff, Changanasseri. The only marked differences in the seven suits is that the parties are different in the suits, but the Sabha is the common factor and suits revolve on the administration of the Sabha. Therefore, interest of justice warrants that all the suits be consolidated and jointly tried by the same Court, which would save precious judicial time and also avoid conflict of decisions.

4. On a consideration of the pleadings and materials on record, the totality of the facts and circumstances of the five transfer petitions and the Tr.P(C) Nos.266/2020, 361/2022, 363/2022, 364/2022, 365/2022 14 fact that the parties in the five transfer petitions have not sought for transfer of O.S.No.759/2018 and 152/2019 and the Court at Kottayam being a lighter Court, I am of the view that the four suits pending before the Court of the Munsiff, Changanasseri have to be transferred to the Court of the Munsiff, Kottayam, so that all the seven suits can be consolidated and jointly tried.

5. Hence, in exercise of the discretionary powers of this Court under Section 24 of the Code of Civil Procedure, I order the transfer of O.S.Nos.163/2016, 157/2016, 415/2018 and 242/2019 from the Court of the Munsiff, Changanasseri to the Court of the Munsiff, Kottayam, so that the above suits can be consolidated and jointly tried with O.S.Nos.759/2018 , 152/2019 and 163/2019, which would avoid multiplicity of proceedings, save precious judicial time and avoid conflict of decisions.

Tr.P(C) Nos.266/2020, 361/2022, 363/2022, 364/2022, 365/2022 15

6. In the result, I allow the transfer petitions as follows:-

1. Tr.P(C) No.266/2020 is dismissed.
2. Tr.P(C) No.361/2022 is allowed by ordering transfer of O.S.No.157/2016 from the Court of the Munsiff, Changanasseri to the Court of the Munsiff, Kottayam.
3. Tr.P(C) No.363/2022 is allowed by ordering transfer of O.S.No.163/2016 from the Court of the Munsiff, Changanasseri to the Court of the Munsiff, Kottayam.
4. Tr.P(C) No.364/2022 is allowed by ordering transfer of O.S.No.242/2019 from the Court of the Munsiff, Changanasseri to the Court of the Munsiff, Kottayam.
5. Tr.P(C) No.365/2022 is allowed by ordering transfer of O.S.No.415/2018 from the Court of the Munsiff, Changanasseri to the Court of the Tr.P(C) Nos.266/2020, 361/2022, 363/2022, 364/2022, 365/2022 16 Munsiff, Kottayam.
6. The parties would be at liberty to move the Court of the Munsiff, Kottayam and seek for consolidation and joint trial of the 7 suits.
7. The Registry shall forward a copy of this order to the Court of the Munsiff, Changanasseri with instructions to forthwith transmit the records in O.S.Nos.157/2016, 163/2016, 415/2018 and 242/2019 to the Court of the Munsiff, Kottayam.
8. The Court of the Munsiff, Changanasseri shall immediately on receipt of the records in O.S.Nos.157/2016, 163/2016, 415/2018 and 242/2019 renumber +the suits and post them with O.S.Nos.759/2018, 152/2019 and 163/2019.

sd/-

C.S.DIAS, JUDGE rkc/07.07.22 Tr.P(C) Nos.266/2020, 361/2022, 363/2022, 364/2022, 365/2022 17 APPENDIX OF TR.P(C) 361/2022 PETITIONER'S ANNEXURES Annexure I TRUE COPY OF THE PLAINT IN O.S NO:

157/2016 ON THE FILES OF THE MUNSIFF COURT, CHANGANACHERRY.
Annexure II TRUE COPY OF THE WRITTEN STATEMENT FILED BY THE RESPONDENTS IN O.S NO: 157/2016 ON THE FILES OF THE MUNSIFF COURT, CHANGANACHERRY.
Annexure III TRUE COPY OF THE INTERIM ORDER DATED 8.01.2021 IN TR.P (C) 266/2020 ON THE FILES OF THIS HON'BLE COURT.

Annexure IV TRUE COPY OF THE ORDER DATED 19.03.2020 IN IA NO: 2/ 2020 IN O.S NO: 163/2019 ON THE FILE OF THE MUNSIFF COURT, KOTTAYAM. Annexure V TRUE COPY OF THE PLAINT IN O.S NO:

759/2018 ON THE FILES OF THE MUNSIFF COURT, KOTTAYAM.
Annexure VI TRUE COPY OF THE PLAINT IN O.S NO:
152/2019 ON THE FILES OF THE MUNSIFF COURT, KOTTAYAM.
Tr.P(C) Nos.266/2020, 361/2022, 363/2022, 364/2022, 365/2022 18 APPENDIX OF TR.P(C) 363/2022 PETITIONER'S ANNEXURES Annexure I TRUE TRUE COPY OF THE PLAINT IN O.S NO:
163/2016 ON THE FILES OF THE MUNSIFF COURT, CHANGANACHERRY.
Annexure II TRUE TRUE COPY OF THE WRITTEN STATEMENT FILED BY THE RESPONDENTS IN O.S NO: 163/2016 ON THE FILES OF THE MUNSIFF COURT, CHANGANACHERRY.
Annexure III TRUE COPY OF THE INTERIM ORDER DATED 8.01.2021 IN TR.P (C) 266/2020 ON THE FILES OF THIS HON'BLE COURT.

Annexure IV TRUE COPY OF THE ORDER DATED 19.03.2020 IN IA NO: 2/ 2020 IN O.S NO: 163/2019 ON THE FILE OF THE MUNSIFF COURT, KOTTAYAM. Annexure V TRUE COPY OF THE PLAINT IN O.S NO:

759/2018 ON THE FILES OF THE MUNSIFF COURT, KOTTAYAM.
Annexure VI TRUE COPY OF THE PLAINT IN O.S NO:
152/2019 ON THE FILES OF THE MUNSIFF COURT, KOTTAYAM Tr.P(C) Nos.266/2020, 361/2022, 363/2022, 364/2022, 365/2022 19 APPENDIX OF TR.P(C) 364/2022 PETITIONERS'S ANNEXURES Annexure I TRUE COPY OF THE PLAINT IN O.S NO:
242/2019 ON THE FILES OF THE MUNSIFF COURT, CHANGANACHERRY.

Annexure II        TRUE COPY OF THE WRITTEN STATEMENT
                   FILED    BY   THE    PETITIONERS AND
DEFENDANTS NO:3 TOGETHER IN O.S NO: 242/2019 ON THE FILES OF THE MUNSIFF COURT, CHANGANACHERRY.
Tr.P(C) Nos.266/2020, 361/2022, 363/2022, 364/2022, 365/2022 20 APPENDIX OF TR.P(C) 365/2022 PETITIONERS' ANNEXURES Annexure i TRUE COPY OF THE PLAINT IN O.S.NO.415/2018 ON THE FILES OF THE MUNSIFF COURT, CHANGANACHERRY.

Annexure ii        TRUE COPY OF THE WRITTEN STATEMENT
                   FILED    BY    THE   PETITIONERS   AND
                   DEFENDANTS   1    TO  3   TOGETHER  IN
O.S.NO.415/2018 ON THE FILES OF THE MUNSIFF COURT, CHANGANACHERRY. Tr.P(C) Nos.266/2020, 361/2022, 363/2022, 364/2022, 365/2022 21 APPENDIX OF TR.P(C) 266/2020 PETITIONERS' ANNEXURES ANNEXURE-I TRUE COPY OF THE PLAINT IN OS NO.163/2016 BEFORE THE DISTRICT COURT (VACATION), KOTTAYAM WHICH IS TRANSFERRED TO MUNSIFF'S COURT, CHANGANACHERRY AFTER VACATION.
ANNEXURE-II TRUE COPY OF THE PLAINT IN OS NO.157/2016 BEFORE THE MUNSIFF'S COURT, CHANGANACHERRY ANNEXURE-III TRUE COPY OF THE PLAINT IN OS NO.242/2019 BEFORE THE MUNSIFF'S COURT, CHANGANACHERRY ANNEXURE-IV TRUE COPY OF THE PALINT IN OS NO.163/2019 BEFORE THE MUNSIFF'S COURT, KOTTAYAM.