Kerala High Court
K.Hamza vs Sankaranarayanan on 27 March, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 169 of 2009(S)
1. K.HAMZA, S/O.MOIDU, AGE 46,
... Petitioner
2. KUNCHUKUTTY, S/O,.RAMAN, AGED 44,
3. C.RAJAN, S/O.RAMAN, AGED 47,
Vs
1. SANKARANARAYANAN, S/O.JANAKI AMMA,
... Respondent
For Petitioner :SRI.R.MANOJ
For Respondent :SRI.V.M.KURIAN
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :27/03/2009
O R D E R
THOTTATHIL B RADHAKRISHNAN, J
...........................................
CONT.CASE. NO.169 OF 2009
............................................
DATED THIS THE 27TH DAY OF MARCH, 2009
JUDGMENT
The submissions in the affidavit of the respondent is
recorded. There is no ground to proceed with action under the
Act. Hence this case is closed, without prejudice to the right of
the petitioner to seek appropriate relief as against the award as
also any further proceedings generated therefrom including any
sale.
THOTTATHIL B RADHAKRISHNAN,
JUDGE
lgk/30/3