IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30045 of 2009(O)
1. JESINDA GEORGE, D/O.VARKEY, AGED 48,
... Petitioner
Vs
1. A.V.RAJAMMA, 32/2610,
... Respondent
2. K.MADHUSOODHANAN, MANAGING PARTNER,
For Petitioner :SRI.G.SREEKUMAR (CHELUR)
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :23/10/2009
O R D E R
V. RAMKUMAR , J.
-------------------------------------------------------------
W.P.(C). No. 30045 of 2009
------------------------------------------------------------
Dated this the 23rd day of October, 2009.
JUDGMENT
The petitioner who claims to be aggrieved by the
judgment and decree dated 24.08.2009 in A.S. No. 323 of
2008 on the file of the District Court, Ernakulam, is desirous
of challenging the same in appropriate proceedings. Her
grievance is that she has not so far obtained the certified
copy of the judgment and decree which has been applied
for.
This writ petition is disposed of directing the District
Court, Ernakulam to issue certified copy of the judgment
and decree in A.S. No. 323 of 2008 expeditiously in case
applications for the same have already been filed. Status
quo as on today shall be maintained by both sides for a
period of one week of issue of certified copy.
Dated this the 23rd day of October, 2009.
V. RAMKUMAR, JUDGE.
rv