IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20131 of 2008(V)
1. THOTTAMKUNI LAKSHMI,
... Petitioner
Vs
1. N.GANGADHARAN, KANNARI PARAMBA HOUSE,
... Respondent
2. SANTHA, W/O.N.GANGADHARAN, KANNARI
3. HAMZA KOYA, K11/392-A, SANTHOSH BUILDING
4. CHERUVANNUR - NALLALAM GRAMA PANCHAYATH
For Petitioner :SMT.K.A.ANGEL TREENA
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :04/07/2008
O R D E R
M.SASIDHARAN NAMBIAR, J.
...........................................
WP(C).No. 20131 OF 2008
............................................
DATED THIS THE 4th DAY OF JULY, 2008
JUDGMENT
This petition is filed under Article 227 of Constitution of
India for a direction to Munsiff Court-I, Kozhikode to issue
certified copy or carbon copy of the order in I.A.4229 of 2007 in
I.A.3847 of 2007 in O.S.386 of 2007, applied for by the petitioner
on 27.6.2008.
2. Learned counsel appearing for petitioner was heard.
Learned counsel submitted that the I.A.4229 of 2007 was filed on
27.6.2008 and on the same day, a copy application, (numbered
as 1076 of 2008) was filed before the court for issuing a carbon
copy and it is not so far issued.
3. In such circumstances, writ petition is disposed,
directing Additional Munsiff-I, Kozhikode to issue carbon copy in
I.A.4229 of 2007 in I.A.3847 of 2007 in O.S.386 of 2007, applied
for by the petitioner on 27.6.2008, under application 1076 of
2008, as expeditiously as possible, at any rate, within seven days
from the date of receipt of a copy of this judgment.
M.SASIDHARAN NAMBIAR, JUDGE
lgk/-