Kerala High Court
E.V.Vijayan vs The State Of Kerala on 25 May, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 10991 of 2003(H)
1. E.V.VIJAYAN S/O. LATE KRISHNAN NAIR,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE TALUK SURVEYOR, TALUK OFFICE,
3. THE VILLAGE OFFICER, VILLAGE OFFICE,
For Petitioner :SRI.N.SUBRAMANIAM
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :25/05/2010
O R D E R
S.SIRI JAGAN, J.
==================
O.P.No. 10991 of 2003
==================
Dated this the 25th day of May, 2010
J U D G M E N T
It is admitted by the learned counsel for the petitioner that
subsequent to the filing of this original petition, for the same relief
prayed for in this original petition, against the same respondents, the
petitioner had filed O.S.No.79/2003 before the Munsiff’s Court,
Perinthalmanna, which has been decreed on 20.12.2008. It is also
submitted that an appeal has been filed against the same, which is yet
to be admitted. In the above circumstances, without prejudice to the
right of the petitioner to seek his remedies in accordance with the
decree obtained by him in O.S.No.79/2003, subject to the result of
the appeal, this original petition is closed.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
S.SIRI JAGAN, J.
==================
O.P.No. 10991 of 2003-H
==================
J U D G M E N T
25th May, 2010