IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 27841 of 2007(M)
1. P.SUKDEV, S/O.PILAPPARAMBATH SEKHARAN,
... Petitioner
Vs
1. P.SABIDADEVI,
... Respondent
2. P.RAJUGURU, S/O.SEKHARAN,
For Petitioner :SRI.C.P.MOHAMMED NIAS
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :24/09/2007
O R D E R
M.N.Krishnan, J.
========================
W.P(C).No.27841 of 2007
========================
Dated this the 24th day of September, 2007.
JUDGMENT
This Writ Petition is filed challenging the order of the
learned Principal Munsiff-I, Kozhikode to auction the property
among the sharers. The learned counsel for the Writ Petitioner in
fairness submits before me that on 19.9.2007 the sale did not
take place, but the court has passed a final decree allotting the
house to one of the sharers. The writ petitioner is aggrieved by
that. Since the final decree had already been passed, no
effective relief can be granted in this Writ Petition at this stage.
2. Therefore, the Writ Petition is disposed of giving liberty to
the writ petitioner to move the very same court for review of the
order or to file an appeal as permitted by law, making it clear
that I do not express anything on merits of the matter. If there
is sufficient compliance, certified copy of the final decree may be
issued at the earliest.
Writ Petition is disposed of accordingly.
M.N.Krishnan,
Judge.
ess 24/9