Kerala High Court
K. Unnikrishnan Nair vs State Of Kerala on 12 December, 2006
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 26026 of 2003(W)
1. K. UNNIKRISHNAN NAIR, SON OF KESAVAN
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. ALAPPUZHA MUNICIPALITY, REPRESENTED
3. SIBI MON GEORGE, SON OF K.S. GEORGE,
For Petitioner :SRI.V.GIRI
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :12/12/2006
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C)No.26026 of 2003
-----------------------------------------
Dated this the 12th day of December, 2006
JUDGMENT
The challenge is on Ext.P3 notice. It is submitted that the basic
dispute between the petitioner and the 3rd respondent is pending in
R.C.P.No.3/2003 on the file of the Rent Controller, Alappuzha. It is
made clear that any further action on Ext.P3 shall be taken by the
second respondent only subject to the outcome of the case referred to
above and with notice to the petitioner and the 3rd respondent.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ahg.