High Court Kerala High Court

Seema vs Vilasini on 8 December, 2009

Kerala High Court
Seema vs Vilasini on 8 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35393 of 2009(O)


1. SEEMA, D/O. MOHANAN,
                      ...  Petitioner

                        Vs



1. VILASINI, W/O. THANKAPPAN,
                       ...       Respondent

2. VINOD, S/O. THANKAPPAN, -DO-

3. VIJAYAMMA, D/O. THANKPAPPAN, -DO-

4. MOHANAN, D/O. KUNJAN, -DO-

5. RAJAMMA, W/O. MOHANAN, -DO-

                For Petitioner  :SRI.S.RAJ MOHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :08/12/2009

 O R D E R
                  S.S.SATHEESACHANDRAN, J.
                 -----------------------------------
                 W.P.(C).No.35393 of 2009 - O
                  ---------------------------------
           Dated this the 8th day of December, 2009

                          J U D G M E N T

Writ petition is filed against an order passed in execution

proceedings dismissing an obstruction petition challenging the

execution of the decree. Petitioner has a right of appeal against

the order passed by the execution court which is deemed to be a

decree. Reserving the right of the petitioner to prefer an appeal

as provided by law, the writ petition is closed.

S.S.SATHEESACHANDRAN,
JUDGE.

bkn/-