IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28558 of 2009(O)
1. PATHROSE @ THAMPI,
... Petitioner
Vs
1. DAVID, S/O.PATHROSE, AGED 73,
... Respondent
3. LANTOOSE, S/O.DAVID, AGED 40,
For Petitioner :SRI.K.RAMACHANDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :09/10/2009
O R D E R
S.S.SATHEESACHANDRAN, J.
-------------------------------
W.P.(C).NO.28558 OF 2009 (O)
-----------------------------------
Dated this the 9th day of October, 2009
J U D G M E N T
Petitioner is the plaintiff in O.S.No.347 of 2009 on the
file of the Munsiff Court, Muvattupuzha. Suit originally filed
before the Munsiff Court, Kolancherry was transferred and
renumbered as above before the Munsiff Court,
Muvattupuzha. Suit is one for partition and declaration, and
the respondents are two of the defendants in the suit. In the
suit, petitioner had applied for an interim injunction to
restrain the present respondents from alienating the property.
That application, after hearing both sides, was dismissed by
the learned Munsiff vide order dated 5.10.2009. The only
relief sought for in the petition is issue of a direction/order to
the court below to furnish a copy of the order passed in the
interlocutory application for injunction expeditiously. Having
regard to the submissions made by the counsel, I direct the
learned Munsiff, Muvattupuzha to issue a copy of the order
WPC.28558/09 2
passed in I.A.No.1984 of 2009 in the above suit, within a week
from the date of production/receipt of a copy of this judgment.
Writ petition is disposed with the above direction.
Handover a copy of the judgment to the counsel for the
petitioner on usual terms, and send a copy to the court
concerned forthwith.
S.S.SATHEESACHANDRAN
JUDGE
prp