IN THE HIGH COURT OF KERALA AT ERNAKULAM
RCRev..No. 219 of 2009()
1. ALEYAMMA GEORGE, W/O. GEORGE,
... Petitioner
2. GEORGE KOCHAKKAN, S/O. LATE KURIAKOSE,
Vs
1. SMT. SUSAN PHILIP, W/O. PHILIP JACOB,
... Respondent
For Petitioner :SRI.S.VINOD BHAT
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :30/09/2009
O R D E R
PIUS C.KURIAKOSE & K.SURENDRA MOHAN, JJ.
------------------------
R.C.R.No.219 OF 2009
------------------------
Dated this the 30thday of September, 2009
ORDER
Pius C.Kuriakose, J.
Heard Sri.S.Vinod Bhat, learned counsel for the revision
petitioners and Sri.K.V.Jayachandran, learned counsel for the
respondent.
2. Having regard to the submissions addressed at the Bar,
the RCR will stand allowed and the impugned order in I.A.
No.5312/2009 in RCA No.74/2008 will stand modified to the
following extent;
i). The hearing of RCA No.74/2008 will be adjourned till the
Subordinate Judge’s Court gives its verdict in O.S. No.166/2007
on condition that the revision petitioners will furnish Bank
Guarantee for Rs.2,50,000/-(Two Lakhs Fifty Thousand only)
within three weeks from today to the satisfaction of the Rent
Control Appellate Authority.
ii). There will also be further condition that the revision
petitioners shall continue to deposit the monthly rent falling due
with the Kerala High Court Branch of the State Bank of India as
RCR.No.219 /2009 2
and when the same falls due, get lien duly noted by the Manager
of the Bank towards the alleged arrears of rent due in respect of
the building which is subject matter of RCA 74/1998 and produce
deposit receipts before the Rent Control Appellate Authority.
PIUS C.KURIAKOSE,JUDGE
K.SURENDRA MOHAN, JUDGE
dpk