IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36736 of 2009(J)
1. JAYAN, AGED 32,
... Petitioner
Vs
1. SASIDHARAN,
... Respondent
For Petitioner :SRI.G.SREEKUMAR (CHELUR)
For Respondent :SRI.P.SANTHOSH (PODUVAL)
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :23/12/2009
O R D E R
PIUS C.KURIAKOSE & K.SURENDRA MOHAN, JJ.
------------------------------------------------------------------------------------
W.P(C) NO: 36736 OF 2009-J
-----------------------------------------------------------------------------------
Dated this the 23rd December, 2009.
JUDGMENT
PIUS C.KURIAKOSE, J.
In this writ petition under Art.227 the petitioner-tenant who
was the fifth appellant in the Rent Control Appeal before the
Appellate Authority seeks the following reliefs:-
“Issue appropriate directions commanding the
Execution Court to defer delivery on the basis of
Ext.P2 and provide reasonable time to the petitioner
to vacate the premises in the interest of justice.”
2. Today when the case came up for hearing it was submitted
by Mr. G.Sreekumar that it has been agreed between the parties
that the petitioner can be granted time till 31.3.2010 to vacate the
premises provided the writ petitioner and if available the other
appellants in the RCA file affidavits before the Execution Court on
or before 6.4.2010 stating that they will peacefully surrender the
building on or before 31.3.2010. Under the above circumstances
we dispose of the writ petition issuing the following directions:-
The Execution Court, namely the Principal Munsiff’s Court,
Thrissur is directed to adjourn E.P. 830/2008 in RCP 143/96 to
WPC 36736/2009 2
1.4.2010 provided an affidavit is filed by the writ petitioner on his
own behalf as well as on behalf of other appellants in RCA
108/2000 on the file of the Rent Control Appellate Authority,
Thrissur undertaking to surrender the building to the petitioner in
the E.P on or before 31.3.2010. We also record the submission of
Mr. Sreekumar G. Chelur that if the other appellants in RCA
108/2000 are available they will also be filing similar affidavits.
PIUS C.KURIAKOSE
Judge
K. SURENDRA MOHAN
Judge
jj
PIUS C.KURIAKOSE &
K.SURENDRA MOHAN, JJ.
—————————————
L.A.A.NO:
—————————————
JUDGMENT
Dated: