High Court Kerala High Court

Saraswathy vs Madhusoodhanan on 30 November, 2010

Kerala High Court
Saraswathy vs Madhusoodhanan on 30 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP (RC).No. 929 of 2010(O)


1. SARASWATHY, POWER OF ATTORNEY HOLDER
                      ...  Petitioner

                        Vs



1. MADHUSOODHANAN,S/O.SAHADEVAN,
                       ...       Respondent

2. LAILA MADHUSOODHANAN,

                For Petitioner  :SRI.THYPARAMBIL THOMAS THOMAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :30/11/2010

 O R D E R
          PIUS C.KURIAKOSE & P.S.GOPINATHAN, JJ.
                       ------------------------
                   O.P.(RC).No. 929 OF 2010
                       ------------------------

           Dated this the 30th day of November, 2010

                            JUDGMENT

Pius C.Kuriakose, J.

None of the grounds raised in this revision, appeal to the

jurisdiction of this court under Article 227 of the Constitution.

The above jurisdiction is visitorial in nature and will be invoked

only very sparingly. However, considering the submission of

Sri.Thyparambil Thomas, the learned counsel for the petitioner,

that the execution court ordered delivery even as a regular

appeal is pending before the appellate authority, we dispose of

the original petition without granting the prayers sought for

however, directing the Execution Court to keep in abeyance the

order of delivery passed till 9/12/2010. It is open to the

petitioner to seek appropriate relief from the appropriate court

in the meanwhile.

PIUS C.KURIAKOSE,JUDGE

P.S.GOPINATHAN, JUDGE
dpk