IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20786 of 2010(W)
1. SABITHA LALAN, AGED 35 YEARS,
... Petitioner
Vs
1. M.V.BAHULEYAN, S/O.VELU, BUSINESS,
... Respondent
For Petitioner :SRI.T.I.DANIEL
For Respondent :SRI.JIMMY JOHN
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :08/07/2010
O R D E R
PIUS C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
------------------------
W.P.(C).No. 20786 OF 2010
------------------------
Dated this the 8th day of July, 2010
JUDGMENT
Pius C.Kuriakose, J.
The tenant is the petitioner in this writ petition under Article
227. The grievance, which she voices, is that the Rent Control
Court, Ernakulam passed an order of eviction on the grounds of
arrears of rent and cessation of occupation without actually
serving notice of the RCP on her. According to her, the
respondent/landlord is now levying execution of that eviction
order and that too showing not her permanent address in the
E.P. but the address of the building which remains closed even
according to the landlord.
2. Mr.T.I.Daniel, learned counsel for the petitioner,
submitted that the petitioner has already filed application before
the Rent Control Court for getting the ex parte eviction order set
aside. The learned counsel submitted that a separate application
has been field seeking condonation of delay also. His request is
that at least till such time the Rent Control Court takes decision
on the petition to set aside ex parte order, the Execution Court
WPC.No.20786/2010 2
be directed to refrain from ordering delivery.
3. Having regard to the submissions of Mr.T.I.Daniel, we
feel that even without examining the merit of the grounds raised
and the correctness of his submission regarding the
circumstances under which ex parte order of eviction happened
to be passed against the petitioner, limited relief can be given to
the petitioner. Hence, we dispose of this writ petition continuing
the interim order already passed by us in this writ petition till
30/8/2010. The Execution Court shall not order delivery of the
building in question till that date. It is open to the petitioner to
seek appropriate reliefs from the Rent control Court or any other
authority under the Rent Control Act in the meanwhile.
PIUS C.KURIAKOSE,JUDGE
C.K.ABDUL REHIM , JUDGE
dpk