IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25843 of 2009(A)
1. V.S.RAMAKRISHNAN,
... Petitioner
Vs
1. DR.JENNY ELIZABETH MATHEW,
... Respondent
For Petitioner :SRI.C.P.SAJI
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :17/09/2009
O R D E R
PIUS C. KURIAKOSE &
K. SURENDRA MOHAN, JJ.
------------------------------------------------
W. P. C. No.25843 of 2009
------------------------------------------------
Dated this the 17th day of September, 2009
JUDGMENT
Pius C. Kuriakose, J
We have gone through the report submitted by
the Registry dt.15/09/09. In view of that report, we
dispose of this Writ Petition without deciding the
merits of the various grounds raised, directing the
Rent Control Court, Ernakulam to issue certified copy
applied for by the Writ Petitioner, at the earliest, and
at any rate, within ten days of receiving a copy of this
judgment.
In view of the submission of Sri.C.P.Saji, the
learned counsel for the revision petitioner that the
Rent Control Petition stands posted to tomorrow for
W. P. C. No.25843 of 2009 -2-
trial in the special list, the learned Rent Control Court
is directed to adjourn the trial of the Rent Control
Petition to 29/09/09.
PIUS C. KURIAKOSE
JUDGE
K. SURENDRA MOHAN
JUDGE
kns/-