Kerala High Court
Kalarikkal Sudhir vs Rajeshwari on 10 August, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RCRev..No. 443 of 2005()
1. KALARIKKAL SUDHIR, S/O. DAMODARAN,
... Petitioner
Vs
1. RAJESHWARI, D/O.SUMITHRANI MISHRA,
... Respondent
2. KALARIKKAL PRABHAKARAN, D/O.DAMODARAN,
3. KALARIKKAL AJITH, -DO- -DO-.
4. D. SUBHASH YADAV, S/O.LATE DUTTATHREYA,
For Petitioner :SRI.R.K.MURALEEDHARAN
For Respondent :SRI.P.T.MOHANKUMAR
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :10/08/2009
O R D E R
PIUS C.KURIAKOSE & P.Q.BARKATH ALI, JJ.
- - - - - - - - - - - - - - - - - - - - -
R.C.R.No.443 OF 2005
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 10th day of August, 2009
ORDER
Pius.C.Kuriakose, J.
Sri.R.K.Muralidharan, learned counsel for the revision
petitioner/tenant submits that the tenant has already surrendered the
building. We record the submission and dismiss the RCR on the basis that
the RCR has become infructuous.
PIUS C.KURIAKOSE
JUDGE
P.Q.BARKATH ALI
JUDGE
sv.