IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP (RC).No. 264 of 2011(O)
1. K.R.KABIR DAS
... Petitioner
Vs
1. V.T.AMBIKA
... Respondent
For Petitioner :SRI.H.HAMZA ROWTHER
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice N.K.BALAKRISHNAN
Dated :19/01/2011
O R D E R
PIUS C. KURIAKOSE &
N.K.BALAKRISHNAN, JJ.
----------------------------------
O.P.(RC) No.264 of 2011
---------------------------------
Dated this the 19th day of January 2011
J U D G M E N T
Pius C. Kuriakose, J.
Under challenge in this original petition under Article
227 of the Constitution of India is Ext.P6 order passed by
the Principal Munsiff, Ernakulam in a proceeding for
execution of an eviction order passed by the Rent Control
Court, Ernakulam. Even though several apparently
attractive grounds have been raised, we notice that the
petitioner has a statutory remedy under Section 14 of Act 2
of 1965 against Ext.P6 (even if he has a genuine grievance
regarding the same) to the District Court, Ernakulam. We
relegate the petitioner to that remedy and dispose of this
OP(RC) without examining the merits of the grounds.
2. However, in view of the above, we direct the
O.P.(RC) No.264 of 2011
-: 2 :-
learned Munsiff (Principal Munsiff, Ernakulam) to keep the
order of delivery in abeyance for five days, if delivery of the
building is not already effected.
PIUS C. KURIAKOSE,
JUDGE.
N.K.BALAKRISHNAN,
JUDGE.
Jvt