IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19524 of 2008(Y)
1. ABDULLA, S/O.MOHAMMED ABDUL KHADER,
... Petitioner
Vs
1. SANJANA, D/O.M.A.HAMEED,
... Respondent
For Petitioner :SRI.T.KRISHNAN UNNI (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :27/06/2008
O R D E R
P.R.RAMAN & T.R.RAMACHANDRAN NAIR, JJ.
~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~
W.P.(C).No.19524 of 2008-Y
~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~
Dated this the 27th day of June, 2008
J U D G M E N T
RAMAN, J.
The writ petition is for a writ of mandamus directing the court
below to issue copy of the order in I.A.Nos.1176/2007 and 4722/2008
in R.C.P No.72/2007 passed on 24/06/2008. It is the contention of the
petitioner that the R.C.Petition is a fraud on the court and forged. So
the petitioner sought for personal appearance of the landlord which
petitions were dismissed, against which petitioner wants to workout
his remedies and, in the meantime, he prays orders in the R.C.P may
not be passed.
In the facts and circumstances, we are not issuing any notice to
the other side. However, we direct the Rent Control Court to issue
emergent copy of the order in I.A.Nos.1176/2007 and 4722/2008 on
production of a copy of this judgment.
P.R.RAMAN,
Judge
T.R.RAMACHANDRAN NAIR,
Judge
ms