IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27816 of 2009(O)
1. D.LIVINGSTON
... Petitioner
Vs
1. AYISHA BEEVI
... Respondent
For Petitioner :SRI.K.B.PRADEEP
For Respondent : No Appearance
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :05/10/2009
O R D E R
S.S.SATHEESACHANDRAN, J.
-------------------------------
W.P.(C).NO.27816 OF 2009 (O)
-----------------------------------
Dated this the 5th day of October, 2009
J U D G M E N T
The writ petition is filed seeking mainly the following
reliefs:
i. to direct the Sub Court,
Thiruvananthapuram where
O.S.No.705 of 1996 is pending, to give
sufficient time/opportunity to the
petitioner to challenge any adverse
orders that might be passed against
him in Ext.P2 and Ext.P3 applications
before proceeding with the trial of the
suit.
ii. to direct the Sub Court,
Thiruvananthapuram where O.S.no.705
of 1996 is pending, to issue certified
copy/carbon of orders that might be
passed by it in Exts.P2 and P3
applications on 5.10.2009 or on any day
thereafter upon the petitioner making a
proper and valid copy application for
issuance of the same, within a time
limit fixed by this Honourable Court.
2. The learned counsel for the petitioner submits that
the court below has passed orders on Exts.P2 and P3
WPC.27816/09 2
applications today. Ext.P2 application seeking impleadment of
additional parties was dismissed, and Ext.P3 application for
removal of the case from the list was allowed on terms. In
view of the orders passed on Exts.P2 and P3 applications, as
indicated above, the learned counsel for the petitioner
confined his submissions seeking for issue of order/direction
to the court below for furnishing carbon copy of the orders
passed on Exts.P2 and P3 applications expeditiously. It is
submitted that an application has already been moved for
getting carbon copy of the orders. I direct the court below to
issue copy of the orders, if applied for, within a period of one
week from the date of production/receipt of a copy of this
judgment. I direct the court below to adjourn the trial, in
case, the case is not removed from the list, for a period of ten
days from today. Writ petition is disposed with the above
directions.
S.S.SATHEESACHANDRAN
JUDGE
prp
WPC.27816/09 3