High Court Kerala High Court

Kuttiath Kunhi Bava vs Kappoorath Kunhi Pokkar on 28 November, 2006

Kerala High Court
Kuttiath Kunhi Bava vs Kappoorath Kunhi Pokkar on 28 November, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 24320 of 2003(T)


1. KUTTIATH KUNHI BAVA S/O. MOIDEEN,
                      ...  Petitioner

                        Vs



1. KAPPOORATH KUNHI POKKAR
                       ...       Respondent

                For Petitioner  :SRI.T.KRISHNAN UNNI

                For Respondent  :SRI.K.P.MUJEEB

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :28/11/2006

 O R D E R
                               KURIAN JOSEPH, J.

                         -----------------------------------------

                            W.P(C)No.24320  of  2003

                         -----------------------------------------

               Dated this the 28th  day of  November, 2006


                                    JUDGMENT

The writ petition is filed with the following prayer:-

a) to direct the Court of the Subordinate Judge of

Tirur to hear and dispose of Ext.P2, P3 and P4

applications before the disposal of A.S.71/95 on its

file.

There is no counter affidavit and apparently there is no objection to the

above prayer also. Therefore, the writ petition is allowed in terms of

the above prayer.

(KURIAN JOSEPH, JUDGE)

ahg.