High Court Kerala High Court

Anna Maggie vs A.S.Mani on 18 July, 2008

Kerala High Court
Anna Maggie vs A.S.Mani on 18 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21786 of 2008(R)


1. ANNA MAGGIE,. W/O.JELSON,
                      ...  Petitioner

                        Vs



1. A.S.MANI, S/O.SKARIA,
                       ...       Respondent

                For Petitioner  :SRI.C.J.JOY

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :18/07/2008

 O R D E R
           P.R.RAMAN & T.R.RAMACHANDRAN NAIR, JJ.

                     ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~
                      W.P.(C).No.21786 of 2008-R
                     ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~

                   Dated this the 18th day of July, 2008

                           J U D G M E N T

RAMAN, J.

The petitioner is a counter petitioner in R.C.P.No.59/2007 filed

by the alleged landlord seeking eviction. According to the petitioner,

he filed I.A.No.4578/2008 raising a bona fide dispute of relationship of

landlord-tenant between the parties which was decided against him as

per order passed on 16/07/2008. Though Ext.P3 copy application was

submitted he was not issued with a copy of the order. It is said that the

Rent Control Court is proceeding with the case to decide the other

issues. In the factual situation and in the view we are taking, it is not

necessary to issue notice to the respondents.

2. If Ext.P3 copy application is already received, there will be

a direction to the Rent Control Court, Ernakulam, to issue copy of the

order in I.A.No.4578/2008 in R.C.P.No.59/2007, as applied for by the

petitioner herein, expeditiously, within ten days. Further proceedings

pending before the Rent Control Court in R.C.P.No.59/2007 will stand

adjourned until a copy of the order is issued.

The writ petition is disposed of as above.

Sd/-

P.R.RAMAN,
Judge

Sd/-

T.R.RAMACHANDRAN NAIR,
Judge
ms
\\True copy//