High Court Kerala High Court

Taikandy Thekkumbalath Madhavi … vs M.N.Kesavan on 3 December, 2007

Kerala High Court
Taikandy Thekkumbalath Madhavi … vs M.N.Kesavan on 3 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP No. 951 of 2004()


1. TAIKANDY THEKKUMBALATH MADHAVI AMMA,
                      ...  Petitioner
2. TAIKANDY THEKKUMBALATH LEELA AMMA,
3. TAIKANDY THEKKUMBALATH VASANTHAKUMARI

                        Vs



1. M.N.KESAVAN, AGED 49 YEARS, S/O.TAIKANDY
                       ...       Respondent

2. K.PARU AMMA, AGED 86 YEARS, W/O.DO.

                For Petitioner  :SRI.A.P.CHANDRASEKHARAN (SR.)

                For Respondent  :SRI.T.SETHUMADHAVAN

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :03/12/2007

 O R D E R
                                                     K.T. SANKARAN, J.

                           ...................................................................................

                                                C.R.P. No. 951   OF  2004

                           ...................................................................................

                                       Dated this the  3rd December , 2004




                                                            O R D E R

The order impugned in this Revision is the order dated 8th July, 2004 on the file

of the court of the Munssiff, Kozhikode-II. The Revision was admitted and interim stay

was granted . However, after the amendment of the Code of Civil Procedure, which

came into force on 01.07.2002, petitioners felt that it is necessary to file a Writ Petition

challenging the order impugned in this Revision. Accordingly, W.P.(C)NO. 27578 of

2005 was filed by them.

Today, I have disposed of Writ Petition (C) No. 27578 of 2005. Hence this Civil

Revision Petition is unnecessary and it is accordingly dismissed.

K.T. SANKARAN,

JUDGE.

lk

C.R.P.NO. 951 OF 2004

ORDER ON I.A.NO. 2345 OF 2004 IN C.R.P.NO. 951 OF 2004

DISMISSED.

03.12.2007 SD/- K.T. SANKARAN, JUDGE.

/TRUE COPY/

P.A. TO JUDGE.