High Court Kerala High Court

Anil vs Vasudevan Nair on 24 March, 2009

Kerala High Court
Anil vs Vasudevan Nair on 24 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev..No. 515 of 2005()


1. ANIL, S/O.THANKAPPAN, SASTHAMPADICKAL,
                      ...  Petitioner

                        Vs



1. VASUDEVAN NAIR, S/O.NARAYANA PILLAI,
                       ...       Respondent

                For Petitioner  :SRI.R.S.KALKURA

                For Respondent  :SRI.PIRAPPANCODE V.S.SUDHIR (COVEATOR)

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :24/03/2009

 O R D E R
          PIUS.C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
                      ------------------------
                      R.C.R.No.515 OF 2005
                      ------------------------

             Dated this the 24th day of March, 2009

                               ORDER

Pius C.Kuriakose, J.

It is submitted by Sri.R.S.Kalkura, learned counsel for the

revision petitioner and Sri.Pirappancode V.S.Sudheer, learned

counsel for the respondent that the issues between the landlord

and the tenant have been sorted out between them and a fresh

rental arrangement has been entered into and that the tenant

has been permitted to continue to occupy the premises on the

basis of the said fresh rental arrangement.

2. We accept the above submission of the learned counsel

and set aside the order of eviction passed in this case and permit

the revision petitioner to continue as a tenant of the building in

question on the basis of the fresh rental arrangement admittedly

entered into in respect of the building.

The R.C.R is disposed of as above.

PIUS.C.KURIAKOSE,JUDGE

C.K.ABDUL REHIM, JUDGE
dpk