High Court Kerala High Court

Marium Beevi vs The Muslim Anatha Samrakshana … on 1 October, 2010

Kerala High Court
Marium Beevi vs The Muslim Anatha Samrakshana … on 1 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 1436 of 2004()


1. MARIUM BEEVI, AGED 76 YEARS,
                      ...  Petitioner

                        Vs



1. THE MUSLIM ANATHA SAMRAKSHANA SANGHAM,
                       ...       Respondent

2. WAKF TRIBUNAL, ERNAKULAM.

                For Petitioner  :SRI.M.P.KRISHNAN NAIR

                For Respondent  :SRI.A.ANTONY

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :01/10/2010

 O R D E R
          PIUS C.KURIAKOSE & P.S.GOPINATHAN, JJ.
                     ------------------------
                    C.R.P.No. 1436 OF 2004
                     ------------------------

            Dated this the 1st day of October, 2010

                           O R D E R

Pius C.Kuriakose, J.

It is submitted by Sri.A.Antony, learned counsel for the

respondents herein(the landlords of the building in question) that

the issue between the parties has been settled between them

and that the revision petitioner/tenant has been allowed to

continue in the building.

We record the above submission and close the CRP.

Sri.Antony also submitted that there is no question of the

respondents executing the decree under challenge. We record

that submission also.

PIUS C.KURIAKOSE,JUDGE

P.S.GOPINATHAN, JUDGE
dpk