High Court Kerala High Court

Ayanikkatt Porur Balakrishnan vs Edathil Thodikayil Perachakutty on 15 March, 2007

Kerala High Court
Ayanikkatt Porur Balakrishnan vs Edathil Thodikayil Perachakutty on 15 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA No. 712 of 2005()


1. AYANIKKATT PORUR BALAKRISHNAN,
                      ...  Petitioner

                        Vs



1. EDATHIL THODIKAYIL PERACHAKUTTY,
                       ...       Respondent

                For Petitioner  :SRI.V.V.SURENDRAN

                For Respondent  :SRI.S.V.BALAKRISHNA IYER

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :15/03/2007

 O R D E R
                              M.SASIDHARAN NAMBIAR,J.



                              ------------------------------------------

                                 R. S.A.NO.712   OF  2005

                              ------------------------------------------


                               Dated     15th   March   2007




                                        J U D G M E N T

Second appeal is filed challenging the concurrent

decree for recovery of possession of plaint schedule

property after demolishing the structure raised therein

from the possession of appellant. Appellant filed

I.A.568/07 to dismiss the appeal granting six months’ time

to demolish and surrender vacant possession of the plaint

schedule property. Learned counsel appearing for respondent

argued that both courts have granted decree and there is

no reason to grant further time to vacate. On hearing

learned counsel appearing for appellant and respondent it

is only in the interest of justice to grant the time sought

for by the appellant. I.A.568/07 is allowed.

R.S.A.712/05 is dismissed. Appellant is granted

six months’ time from today to surrender vacant position of

the building after demolishing the structure raised

therein. No cost.

M.SASIDHARAN NAMBIAR,

JUDGE.

uj.