High Court Kerala High Court

P.K.Jameela vs Komath Yousuf on 18 November, 2008

Kerala High Court
P.K.Jameela vs Komath Yousuf on 18 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev..No. 313 of 2004()


1. P.K.JAMEELA, W/O.KHALID,
                      ...  Petitioner

                        Vs



1. KOMATH YOUSUF, AGED 62 YEARS,
                       ...       Respondent

                For Petitioner  :SRI.S.RAMESH BABU

                For Respondent  :SRI.P.R.VENKETESH

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :18/11/2008

 O R D E R
                              P.R. RAMAN &
                    T.R. RAMACHANDRAN NAIR, JJ.
                   = = = = = = = = = = = = = = = = = = = =
                          R.C.R. NO. 313 OF 2004
                        = = = = = = = = = = = = = =

        DATED THIS, THE 18TH DAY OF NOVEMBER, 2008.

                                  O R D E R

Raman, J.

This revision is at the instance of the landlord who sought eviction

under Section 11(3) of the Kerala Buildings (Lease And Rent Control) Act.

The Rent Control Court ordered eviction which was reversed in appeal by

the tenant, against which this revision is preferred.

2. Since the tenanted premises was sold during the pendency of this

Rent Control Revision by the landlord, he is not interested in prosecuting

the revision petition. In the circumstances, this revision is dismissed as not

pressed.

P.R. RAMAN,
(JUDGE)

T.R. RAMACHANDRAN NAIR,
(JUDGE)

knc/-