IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35054 of 2009(O)
1. N.K.SASIDHARAN
... Petitioner
Vs
1. THE REVENUE RECOVERY TAHSILDAR
... Respondent
For Petitioner :SRI.C.P.PEETHAMBARAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :04/12/2009
O R D E R
S.S.SATHEESACHANDRAN, J.
----------------------------------------
W.P.(C).No.35054 OF 2009
--------------------------------
Dated this the 4th day of December 2009
----------------------------------------------------------
JUDGMENT
Petitioner is the appellant in A.S No. 401 of 2009
on the file of 5th additional District Court(Wakf Tribunal,
Ernakulam). Grievance espoused by the petitioner is his
application for carbon copy of the order passed in I.A
No.7185 of 2009 on 30/11/2009 was declined by the court
for the reason it was not applied for on the date of passing
of the order. It is submitted, his application for copy filed on
01/12/2009 had been rejected by the court below. I direct
the 5th Additional District Judge to issue a copy of the order
passed in I.A No.7185 of 2009 on 30/11/2009 to the
petitioner within one week from the date of
receipt/production of a copy of this judgment. Writ petition
is disposed.
Sd/-
S.S.SATHEESACHANDRAN,
//TRUE COPY// JUDGE
vdv
P.A TO JUDGE