High Court Kerala High Court

Abdul Manaf vs Meeran Pillai Abdul Karim on 11 February, 2010

Kerala High Court
Abdul Manaf vs Meeran Pillai Abdul Karim on 11 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 27 of 2003(B)


1. ABDUL MANAF, S/O.MEERAN PILLAI,
                      ...  Petitioner
2. ABDUL RASHEED, S/O.MEERAN PILLAI,.
3. RAFIYATHU BEEVI,D/O.MEERAN PILLAI,

                        Vs



1. MEERAN PILLAI ABDUL KARIM, S/O.
                       ...       Respondent

2. RUKKIA BEEV, D/O. AISHA BEEVI,RESIDING

3. SAINAM BEEVI, AGED 75 W/O.ABDUL KARIM

4. KHADEEJA BEEVI,

5. ARIFA BEEVI,

6. UMAIBA BEEVI,

                For Petitioner  :SRI.R.S.KALKURA

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :11/02/2010

 O R D E R
                S.S.SATHEESACHANDRAN, J.
                    -------------------------------
                   C.R.P.NO.27 OF 2003 ()
                  -----------------------------------
          Dated this the 11th day of February, 2010

                            O R D E R

The revision is directed against the order passed by the

execution court, Principal Munsiff Court, Nedumangadu holding

that the execution petition filed by the respondent is

maintainable negativing the challenges raised by the

petitioners/judgment debtors that in view of the dismissal of the

previous execution petition as not pressed by the

respondent/decree holder, the decree is no longer executable.

At the time of hearing, it has been brought to my notice that the

execution petition giving rise to the present order impugned in

the revision had been dismissed on 09.09.2002 on the basis of a

compromise entered by the parties. Nothing survives for

consideration in the revision, and it is closed.

S.S.SATHEESACHANDRAN
JUDGE

prp

S.S.SATHEESACHANDRAN, J.

——————————-

C.R.P.NO.27 OF 2003 ()

———————————–

O R D E R

11th day of February, 2010