IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6553 of 2010(O)
1. K.U.ANNIE, AGED 36 YEARS,
... Petitioner
Vs
1. S.RAMACHANDRAN NAIR, AGED 44 YEARS,
... Respondent
2. LEENA MOHAN, AGED 52 YEARS,
For Petitioner :SRI.S.M.PREM
For Respondent : No Appearance
The Hon'ble MR. Justice P.BHAVADASAN
Dated :03/03/2010
O R D E R
P.BHAVADASAN, J.
————————————-
WP(C) No.6553 of 2010-O
————————————-
Dated 3rd March 2010
Judgment
The only prayer made in this Petition is for a
direction to the Third Additional Munsiff’s Court,
Thiruvananthapuram to provide certified copy of the order in IA
No.10537/09 in OS No.1894/09 to the petitioner.
2. It is stated that the petitioner and others filed the
above said IA, seeking interim injunction. After hearing the
parties, an order was passed in the IA on 14.12.2009,
dismissing the same. The complaint of the petitioner is that
even though, soon thereafter, he applied for a certified copy of
the order, he has not been issued with the same. He therefore,
prays for a direction to the Third Additional Munsiff’s Court,
Thiruvananthapuram to issue a certified copy of the order in the
above said I.A. to him.
3. In the nature of the order that is proposed to be
passed in this Writ Petition, it is felt that it is unnecessary to
issue notice to the respondents. The Writ Petition is disposed
WPC 6553/10 2
of directing the Third Additional Munsiff’s Court,
Thiruvananthapuram to issue a certified copy of the order
passed in IA No.10537/09 in OS No.1894/09 to the petitioner
as expeditiously as possible, at any rate, within two weeks
from the date of receipt of a copy of this Judgment.
P.BHAVADASAN, JUDGE
sta
WPC 6553/10 3