High Court Kerala High Court

K. Unnikrishnan Nair vs State Of Kerala on 12 December, 2006

Kerala High Court
K. Unnikrishnan Nair vs State Of Kerala on 12 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 26026 of 2003(W)


1. K. UNNIKRISHNAN NAIR, SON OF KESAVAN
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. ALAPPUZHA MUNICIPALITY, REPRESENTED

3. SIBI MON GEORGE, SON OF K.S. GEORGE,

                For Petitioner  :SRI.V.GIRI

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :12/12/2006

 O R D E R
                              KURIAN JOSEPH, J.

                       -----------------------------------------

                           W.P(C)No.26026  of  2003

                       -----------------------------------------

                Dated this the 12th  day of  December, 2006


                                    JUDGMENT

The challenge is on Ext.P3 notice. It is submitted that the basic

dispute between the petitioner and the 3rd respondent is pending in

R.C.P.No.3/2003 on the file of the Rent Controller, Alappuzha. It is

made clear that any further action on Ext.P3 shall be taken by the

second respondent only subject to the outcome of the case referred to

above and with notice to the petitioner and the 3rd respondent.

The writ petition is disposed of as above.

(KURIAN JOSEPH, JUDGE)

ahg.