IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11418 of 2010(O)
1. P.K.HASSAN, S/O. KOCHU KHADER,
... Petitioner
2. SHARIFF.P.H., S/O. HASSAN, DO-DO-DO-
3. P.H.JALAL, S/O. HASSAN,
Vs
1. P.A.KUNJUMUHAMMED, S/O. P.K.ABOOBAKER,
... Respondent
For Petitioner :SRI.K.K.MOHAMED RAVUF
For Respondent : No Appearance
The Hon'ble MR. Justice P.BHAVADASAN
Dated :31/03/2010
O R D E R
P.BHAVADASAN, J.
-------------------------
W.P (C) No.11418 of 2010
--------------------------
Dated this the 31st March, 2010
J U D G M E N T
Limited prayer in this writ petition is for a direction
to the Munsiffs Court, Ernakulam to make available the
certified copy of the decree dated 22.3.2010 in O.S
No.447/2008.
2. Petitioners are the defendants in O.S
No.447/2008 before the Principal Munsiffs Court,
Ernakulam. The suit was decreed on 22.3.2010.
Thereafter petitioner filed I.A No.2248/2010 for staying
implementation of the order. As per order dated
27.3.2010, that application was dismissed. In view of the
forthcoming summer vacation, they apprehend that they
may not get a certified copy of the judgment before
vacation.
3. The prayer in this writ petition is for a direction
to the court below to issue a certified copy of the judgment
to enable the petitioner to take further steps in the matter.
They also pray that till then, the implementation and
W.P (C) No.11418 of 2010
2
operation of the judgment dated 22.3.2010 may be stayed.
There will be a direction to the court below to make
available the certified copy of the decree in O.S
No.447/2008, as early as possible and till then the
operation and implementation of the judgment dated
22.3.2010 in O.S No.447/2008 shall stand suspended.
The writ petition is disposed of, as above.
P.BHAVADASAN, JUDGE
ma
W.P (C) No.11418 of 2010
3
W.P (C) No.11418 of 2010
4