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 0, Cited by 0]

Kerala High Court

P.K Varghese vs Babu Joseph on 17 December, 2012

Author: V.Chitambaresh

Bench: V.Chitambaresh

       

  

  

 
 
                  IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                         PRESENT:

                      THE HONOURABLE MR.JUSTICE V.CHITAMBARESH

            MONDAY, THE 17TH DAY OF DECEMBER 2012/26TH AGRAHAYANA 1934

                                OP(C).No. 4394 of 2012 (O)
                                  --------------------------
                IA.NO.430/2003 IN OS.6/1998 of SUB COURT, PATHANAMTHITTA

PETITIONER(S)/PETITIONER/LEGAL HEIR OF DECEASED IST PLAINTIFF:
------------------

           P.K VARGHESE, AGED 43 YEARS
           PADINJATTETHIL HOUSE, S/O.GEE VARGHESE KURIYAN
           KARIAMPLAVU, ANGADI MURI, ANGADI VILLAGE
           PATHANAMTHITTA DISTRICT. PIN-689 674.

           BY ADVS.SRI.PRASAD CHANDRAN
                    SRI.JOSEPH GEORGE

RESPONDENT(S)/RESPONDENTS AND PETITIONERS 2 TO 6:
-------------------

        1. BABU JOSEPH
           S/O.JOSEPH, PUTHENPURAYIL, KIDANGARA MURI
           VELIYANAD, KUTTANAD, ALLEPPEY DISTRICT.PIN-689 590.

        2. THOMAS JOSEPH,
           S/O.JOSEPH, PUTHENPURAYIL, KIDANGARA MURI
           VELIYANAD, KUTTANAD, ALLEPPEY DISTRICT.PIN-689 590.

        3. ALEXANDER JOSEPH,
           S/O.JOSEPH, PUTHENPURAYIL, KIDANGARA MURI
           VELIYANAD, KUTTANAD, ALLEPPEY DISTRICT.PIN-689 590.

        4. THRESSIAMMA JOSEPH,
           D/O.MARIAMMA JOSEPH, PERISSERY VEEDU, PULINKUNNU
           KUTTANAD, ALLEPPEY DISTRICT. PIN688 504.

        5. MARIAMMA JOSEPH,
           D/O.MARIAMMA JOSEPH, PUTHENPURAYIL, KIDANGARA MURI
           VELIYANAD, KUTTANAD, ALLEPPEY DISTRICT.PIN-689 590.

        6. PHILIPOSE,
           PARAYADIYIL HOUSE, KATTUR MURI, CHERUKOL VILLAGE
           RANNI TALUK, REP. BY P.O.A HOLDER, OMANA PHILIP
           PARAYADIYIL HOUSE, KATTUR MURI, CHERUKOL VILLAGE
           RANNI TALUK, PIN-689 650.

        7. VALSA THOMAS,
           D/O.P.T.THOMAS, RESIDING AT A-6, ASWINI APARTMENTS
           17-OUDH ROAD, KIRKEE, PUNE
           MAHARASHTRA STATE, PIN-411 020.

        8. THOMAS P.THOMAS,
           S/O.P.T.THOMAS, PUTHIYATH VEEDU, KATTUR
           CHERUKOL VILLAGE, RANNI TALUK, PIN-689 650.


          THIS OP (CIVIL) HAVING COME UP FOR ADMISSION ON 17-12-2012,
         THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:

                       APPENDIX IN O.P.(C) NO.4394 OF 2012


PETITIONER(S) EXHIBITS


EXT.P1- PHOTOCOPY OF PRELIMINARY DECREE IN O.S.6/1998 OF SUB COURT,
      PATHANAMTHITTA.

EXT.P2- PHOTOCOPY OF I.A.430/2003 IN O.S.6/1998 OF SUB COURT, PATHANAMTHITTA.

EXT.P3- PHOTOCOPY OF I.A.432/2003 IN O.S.6/1998 OF SUB COURT, PATHANAMTHITTA.

EXT.P4- PHOTOCOPY OF I.A.1004/2011 IN O.S.6/1998 OF SUB COURT, PATHANAMTHITTA.




                                                //TRUE COPY//


                                                       P.S. TO JUDGE.



                      V.CHITAMBARESH, J.
                        -------------------------------
                    O.P.(C) No. 4394 of 2012
                        -------------------------------
          Dated this the 17th day of December, 2012


                          J U D G M E N T

The only prayer urged at the time of hearing is for a direction to the court below to consider an interlocutory application filed to pass a supplementary preliminary decree and another interlocutory application for impleading. The petitioner contends that a supplementary preliminary decree requires to be passed consequent on the death of some of the sharers after the original preliminary decree.

2. I direct the court of the Subordinate Judge of Pathanamthitta to consider I.A.Nos.432/2003 and 1004/2011 in O.S.No.6/1998 within a period of two months from the date of receipt of a copy of this judgment.

No further directions are warranted and the original petition is disposed of.

V.CHITAMBARESH, Judge.

nj.