High Court Kerala High Court

D.Livingston vs Ayisha Beevi on 5 October, 2009

Kerala High Court
D.Livingston vs Ayisha Beevi on 5 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27816 of 2009(O)



1. D.LIVINGSTON
                      ...  Petitioner

                        Vs

1. AYISHA BEEVI
                       ...       Respondent

                For Petitioner  :SRI.K.B.PRADEEP

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :05/10/2009

 O R D E R
             S.S.SATHEESACHANDRAN, J.
                  -------------------------------
            W.P.(C).NO.27816 OF 2009 (O)
               -----------------------------------
        Dated this the 5th day of October, 2009


                      J U D G M E N T

The writ petition is filed seeking mainly the following

reliefs:

          i.   to     direct    the     Sub     Court,
          Thiruvananthapuram                    where

O.S.No.705 of 1996 is pending, to give
sufficient time/opportunity to the
petitioner to challenge any adverse
orders that might be passed against
him in Ext.P2 and Ext.P3 applications
before proceeding with the trial of the
suit.

ii. to direct the Sub Court,
Thiruvananthapuram where O.S.no.705
of 1996 is pending, to issue certified
copy/carbon of orders that might be
passed by it in Exts.P2 and P3
applications on 5.10.2009 or on any day
thereafter upon the petitioner making a
proper and valid copy application for
issuance of the same, within a time
limit fixed by this Honourable Court.

2. The learned counsel for the petitioner submits that

the court below has passed orders on Exts.P2 and P3

WPC.27816/09 2

applications today. Ext.P2 application seeking impleadment of

additional parties was dismissed, and Ext.P3 application for

removal of the case from the list was allowed on terms. In

view of the orders passed on Exts.P2 and P3 applications, as

indicated above, the learned counsel for the petitioner

confined his submissions seeking for issue of order/direction

to the court below for furnishing carbon copy of the orders

passed on Exts.P2 and P3 applications expeditiously. It is

submitted that an application has already been moved for

getting carbon copy of the orders. I direct the court below to

issue copy of the orders, if applied for, within a period of one

week from the date of production/receipt of a copy of this

judgment. I direct the court below to adjourn the trial, in

case, the case is not removed from the list, for a period of ten

days from today. Writ petition is disposed with the above

directions.





                           S.S.SATHEESACHANDRAN
                                       JUDGE

prp

WPC.27816/09    3