Kerala High Court
Appukuttan vs Radhakrishnan on 24 July, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RSA.No. 624 of 2008()
1. APPUKUTTAN, S/O.KRISHNAN, VALPARAMBU
... Petitioner
Vs
1. RADHAKRISHNAN, S/O.KRISHNAN REPRESENTED
... Respondent
2. CHANDRAN, S/O.KRISHNAN, RESIDING AT
For Petitioner :SRI.VINOD KUMAR.C
For Respondent : No Appearance
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :24/07/2008
O R D E R
K.P.BALACHANDRAN, J.
------------------------------------------------
R. S. A. No.624 of 2008
------------------------------------------------
Dated this the 24th day of July, 2008
JUDGMENT
Counsel for the appellant submits that
this R.S.A is not pressed and that one month’s
time be granted to the appellant to surrender
vacant possession of the scheduled premises to
the first respondent/plaintiff. Time of one
month is granted to enable the appellant to
search out another building and shift his
residence from the scheduled premises. Subject
to the above relief granted to the appellant,
this R.S.A is dismissed.
K.P.BALACHANDRAN,
JUDGE
kns/-