IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP.No. 445 of 2003()
1. MARAKKATH VIJAYAKUMAR,
... Petitioner
Vs
1. MARAKKATH VISWANATHAN, S/O.LATE APPU,
... Respondent
2. TOOSIKANNAN ABDUL HAMEED,
3. POOKKUNDIL KHALID, S/O.KUNHIPATHUMMA,
4. POOKKUNDIL SUBAIR, S/O.LATE SUHARABI,
5. KADEEJA, TOOSIKANNAN, W/O.LATE SAHEED,
6. CHILDREN SHAREENA, DO. DO.
7. NIZAR, DO. DO.
8. HASHIQUE, DO. DO.
9. NOWSHAD, DO. DO.
10. SAHIRA, DO. DO.
11. NAZARY, DO. DO.
12. REHNA, DO. DO.
13. RAHEESH, DO. DO.
14. SABINA, DO. DO.
For Petitioner :SRI.K.P.DANDAPANI (SR.)
For Respondent :SRI.K.A.SALIL NARAYANAN
The Hon'ble MR. Justice K.T.SANKARAN
Dated :05/12/2008
O R D E R
K.T. SANKARAN, J.
..............................................
C.R.P. No. 445 OF 2003
..............................................
Dated this the 5th December, 2008
O R D E R
The Revision is filed challenging the order in appeal, which arose
from an order dismissing the application filed under Order XXXIX Rule
1 of the Code of Civil Procedure. There was no stay of the suit.
2. The Registry has got telephonic information from the
Principal Munsiff’s Court, Kozhikode-I that O.S.No. 731 of 1998 was
disposed of on 31.05.2003.
The Civil Revision Petition has therefore become infructuous
and it is accordingly dismissed as infructuous.
K.T. SANKARAN,
JUDGE.
lk
K.T. SANKARAN, J.
……………………………………………
C.R.P. No. 445 OF 2003
……………………………………………
Dated this the 5th December, 2008
O R D E R