Kerala High Court
Beepathummal vs Abdul Kharim on 28 January, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP.No. 121 of 2002(E)
1. BEEPATHUMMAL, CHEMMANNUVILA VEEDU,
... Petitioner
Vs
1. ABDUL KHARIM, S/O.MOIDEEN PEERU
... Respondent
2. AHAMMED ALI, KIZHAKKOVILAKATHU VEEDU,
3. ABDUL JABHAR, CHEMMANNAVILAKATHU VEEDU,
4. ABDUL AZIZ OF -DO- -DO-
5. ABDUL RASHEED OF -DO- -DO-
6. SALEENAT BEEVI, CHOTTAYIL VEEDU,
7. PADMAKSHI AMMA, CHEMMANNAVILA VEEDU,
8. APPI AMMA, OF -DO- -DO-
9. THATHAMMA, OF -DO- -DO-
For Petitioner :SRI.PEARLY JOSE
For Respondent :SRI.L.MOHANAN
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :28/01/2010
O R D E R
P.Q. BARKATH ALI, J.
------------------------------------------------------
C.R.P. 121 of 2002
------------------------------------------------------
Dated: JANUARY 28, 2010
ORDER
Learned counsel for the 1st respondent/decree holder submits
that the E.P. has already been executed and the boundary has been
fixed with the police aid. Learned counsel for the revision petitioner
submits that the decree has been partially executed. In the light of
the submissions made by the counsel on both sides, the C.R.P. has
become infructuous. It is dismissed as infructuous.
P.Q. BARKATH ALI, JUDGE
mt/-