High Court Kerala High Court

Beepathummal vs Abdul Kharim on 28 January, 2010

Kerala High Court
Beepathummal vs Abdul Kharim on 28 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 121 of 2002(E)


1. BEEPATHUMMAL, CHEMMANNUVILA VEEDU,
                      ...  Petitioner

                        Vs



1. ABDUL KHARIM, S/O.MOIDEEN PEERU
                       ...       Respondent

2. AHAMMED ALI, KIZHAKKOVILAKATHU VEEDU,

3. ABDUL JABHAR, CHEMMANNAVILAKATHU VEEDU,

4. ABDUL AZIZ OF   -DO-    -DO-

5. ABDUL RASHEED OF   -DO-    -DO-

6. SALEENAT BEEVI, CHOTTAYIL VEEDU,

7. PADMAKSHI AMMA, CHEMMANNAVILA VEEDU,

8. APPI AMMA, OF   -DO-   -DO-

9. THATHAMMA, OF   -DO-    -DO-

                For Petitioner  :SRI.PEARLY JOSE

                For Respondent  :SRI.L.MOHANAN

The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :28/01/2010

 O R D E R
                           P.Q. BARKATH ALI, J.

                ------------------------------------------------------

                             C.R.P. 121 of 2002

                ------------------------------------------------------

                        Dated: JANUARY 28, 2010

                                     ORDER

Learned counsel for the 1st respondent/decree holder submits

that the E.P. has already been executed and the boundary has been

fixed with the police aid. Learned counsel for the revision petitioner

submits that the decree has been partially executed. In the light of

the submissions made by the counsel on both sides, the C.R.P. has

become infructuous. It is dismissed as infructuous.

P.Q. BARKATH ALI, JUDGE

mt/-