IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31472 of 2008(V)
1. ALICE VARGHESE
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE DISTRICT
... Respondent
For Petitioner :SRI.A.K.ALEX
For Respondent : No Appearance
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :24/10/2008
O R D E R
THOMAS P. JOSEPH, J.
--------------------------------------
W.P.(C) No.31472 of 2008 V
--------------------------------------
Dated this the 24th day of October, 2008.
JUDGMENT
Standing counsel takes notice for respondents 3 to 5. Heard both
sides.
2. Petitioner states that she has already applied for a copy of order in
I.A.No.3112 of 2008 in O.S.No.342 of 2007 of Munsiff’s Court, Kottayam but, she
did not get the copy so far and in the meantime, respondents are taking steps to
forcibly evict her. She therefore, prayed for direction to issue copy of the order
and in the meantime, direct the respondents not to forcibly evict her.
3. Information was called for from the Munsiff’s Court, Kottayam. It is
reported that petitioner applied only for carbon copy of the order, there was no
application for urgent copy and hence, copy could not be issued.
4. In the facts of the case, it is only appropriate to direct the
respondents not to forcibly evict the petitioner from the disputed property for a
period of 15 days from today. If the application filed by the petitioner for copy of
WP(C) No.31472/2008
2
the order is in order, the learned Munsiff shall issue a copy of order to the
petitioner on usual terms.
With the above direction, this Writ Petition is closed.
THOMAS P.JOSEPH,
JUDGE.
cks