High Court Kerala High Court

Sharath Kumari vs P.M.Abdul Hameed on 18 January, 2011

Kerala High Court
Sharath Kumari vs P.M.Abdul Hameed on 18 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev..No. 30 of 2011()


1. SHARATH KUMARI, W/O.VISHWANATHA,
                      ...  Petitioner
2. B.M.DAYANANDA, S/O.GOVINDA MASTER,

                        Vs



1. P.M.ABDUL HAMEED, S/O.MAMMADE BEARY.
                       ...       Respondent

2. ZAINABA, W/O.ABDUL HAMEED.

                For Petitioner  :SRI.K.G.GOURI SANKAR RAI

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice N.K.BALAKRISHNAN

 Dated :18/01/2011

 O R D E R
        PIUS C.KURIAKOSE & N.K.BALAKRISHNAN, JJ.
                      ------------------------
                      R.C.R.No. 30 OF 2011
                      ------------------------

           Dated this the 18th day of January, 2011

                             O R D E R

Pius C.Kuriakose, J.

Even though apparently attractive grounds are raised in this

memorandum of revision, it was very fairly submitted before us

by Sri.K.G.Gowri Shankar Rai learned counsel for the revision

petitioners that the execution court has already ordered and

effected delivery of the building in question even before the

petitioners could move this court in revision. Under the above

circumstances, we are obliged to decline jurisdiction and dismiss

the revision petition as infructuous.

PIUS C.KURIAKOSE,JUDGE

N.K.BALAKRISHNAN, JUDGE
dpk