IN THE HIGH COURT OF KERALA AT ERNAKULAM
RCRev..No. 571 of 2005()
1. S. SHAMEEM, S/O. LATE SHAHUL HAMEED,
... Petitioner
Vs
1. R. SURAJ, S/O. R.S.RAMADAS,
... Respondent
2. SUDHEER, S/O. LATE SHAHUL HAMEED,
For Petitioner :SRI.S.V.BALAKRISHNA IYER (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :09/11/2009
O R D E R
PIUS C.KURIAKOSE & K.SURENDRA MOHAN, JJ.
------------------------------------------------------------------------------------
R.C.R. NO: 571 OF 2005
-----------------------------------------------------------------------------------
Dated this the 9th November, 2009.
O R D E R
PIUS C.KURIAKOSE, J.
Shri. K. Jayakumar, learned counsel for the revision petitioner
sought for ten day’s time for contacting the client. Learned counsel
himself drew our attention to the order passed by this Court in
I.A.3343/2005. He is not in a position to inform us as to whether
the direction passed under that order to the revision petitioner to
give vacant possession was obeyed. We are of the view that in all
probability the tenant has complied with that direction. RC.R. is,
therefore, closed.
PIUS C.KURIAKOSE
Judge
K. SURENDRA MOHAN
Judge
jj
PIUS C.KURIAKOSE &
K.SURENDRA MOHAN, JJ.
—————————————
L.A.A.NO:
—————————————
JUDGMENT
Dated: