High Court Kerala High Court

Jacob vs Mohandas on 7 September, 2007

Kerala High Court
Jacob vs Mohandas on 7 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 25625 of 2005(A)


1. JACOB, AGED 60, S/O. KUNJAPPUVEETIL
                      ...  Petitioner

                        Vs



1. MOHANDAS, S/O. VENKITTA RAMAN
                       ...       Respondent

2. RAMAKRISHNAN, S/O. CHERUMBIL VELAYUDHAN

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :07/09/2007

 O R D E R
                          PIUS C. KURIAKOSE, J.
               ..........................................................
                         W.P.(C)No.25625 OF 2005
               ...........................................................
                DATED THIS THE 7TH SEPTEMBER, 2007

                                J U D G M E N T

In this Writ Petition, a stranger to the suit impugns Ext.P7 order

by which the court below directed him to furnish additional security to

the tune of Rs.45,000/-. I find that on admitting this Writ Petition,

this Court passed an interim order directing the petitioner to deposit

an amount of Rs.45,000/- before the trial court within three weeks. It

is seen that the above direction has been complied with. In view of

the above direction, I dispose of the Writ Petition by substituting the

directions in the impugned order by the directions in this Court’s order

dated 2.9.2005.

(PIUS C.KURIAKOSE, JUDGE)
tgl

WP(C)N0.

-2-

WP(C)N0.

-3-