High Court Kerala High Court

Alice Varghese vs State Of Kerala on 24 October, 2008

Kerala High Court
Alice Varghese vs State Of Kerala on 24 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31472 of 2008(V)



1. ALICE VARGHESE
                      ...  Petitioner

                        Vs

1. STATE OF KERALA, REP. BY THE DISTRICT
                       ...       Respondent

                For Petitioner  :SRI.A.K.ALEX

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :24/10/2008

 O R D E R
                             THOMAS P. JOSEPH, J.
                           --------------------------------------
                           W.P.(C) No.31472 of 2008 V
                           --------------------------------------
                    Dated this the 24th day of October, 2008.

                                     JUDGMENT

Standing counsel takes notice for respondents 3 to 5. Heard both

sides.

2. Petitioner states that she has already applied for a copy of order in

I.A.No.3112 of 2008 in O.S.No.342 of 2007 of Munsiff’s Court, Kottayam but, she

did not get the copy so far and in the meantime, respondents are taking steps to

forcibly evict her. She therefore, prayed for direction to issue copy of the order

and in the meantime, direct the respondents not to forcibly evict her.

3. Information was called for from the Munsiff’s Court, Kottayam. It is

reported that petitioner applied only for carbon copy of the order, there was no

application for urgent copy and hence, copy could not be issued.

4. In the facts of the case, it is only appropriate to direct the

respondents not to forcibly evict the petitioner from the disputed property for a

period of 15 days from today. If the application filed by the petitioner for copy of

WP(C) No.31472/2008

2

the order is in order, the learned Munsiff shall issue a copy of order to the

petitioner on usual terms.

With the above direction, this Writ Petition is closed.

THOMAS P.JOSEPH,
JUDGE.

cks