High Court Kerala High Court

Rajendran vs Pariksha Beevi on 15 July, 2010

Kerala High Court
Rajendran vs Pariksha Beevi on 15 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22103 of 2010(O)


1. RAJENDRAN, S/O.RAGHAVAN,
                      ...  Petitioner

                        Vs



1. PARIKSHA BEEVI, D/O.DAVOOD RAVUTHAR,
                       ...       Respondent

                For Petitioner  :SRI.J.JAYAKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :15/07/2010

 O R D E R
                    THOMAS P.JOSEPH, J.
            ====================================
                    W.P(C) No.22103 of 2010
            ====================================
             Dated this the 15th     day of July, 2010


                         J U D G M E N T

Petitioner is the plaintiff in O.S. No.210 of 2010 of the court

of learned Sub Judge, Attingal. He sued the respondent for

specific performance of Ext.P2, agreement for sale and other

reliefs and filed Ext.P3, application for an order of temporary

injunction restraining respondent from alienating the property to

anybody else. Learned Sub Judge ordered summons on Ext.P3,

application returnable on 21.07.2010 and the suit was posted on

18.08.2010 for return of summons. Apprehension of petitioner is

that in the meantime respondent might transfer the property to

others inviting claims of third parties.

2. Even as per the statement of petitioner Ext.P3,

application is now posted on 21.07.2010. If petitioner is

apprehensive that respondent may transfer the property it is open

to him to make a request before learned Sub Judge to pass

appropriate interim orders as circumstances warranted. There is

no reason why this Court should interfere in the matter at this

\W.P(C) No.22103 of 2010
-: 2 :-

stage.

Writ Petition is closed.

THOMAS P. JOSEPH, JUDGE.

vsv