IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 8627 of 2005(B)
1. N.S.SALIM KUMARAN NAIR,
... Petitioner
Vs
1. N.S.SURESHKUMARAN NAIR,
... Respondent
For Petitioner :SRI.G.P.SHINOD
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :01/08/2007
O R D E R
PIUS C. KURIAKOSE, J.
----------------------------------
W.P.(C) NO.8627 of 2005
----------------------------------
Dated this the 1st day of August , 2007
JUDGMENT
There is no appearance for the respondent though he has
been served with notice.The District Judge, Thiruavananthapuram
interfered with Ext.P1 order dismissing the application for
injunction and granted injunction against the petitioner. While
admitting this writ petition, I directed both sides to maintain
status quo as regards the suit schedule shop room. I do not find
any infirmity about Ext.P2 warranting corrections by this court
under Article 227 of the constitution. However, the writ petition
will stand disposed of issuing the following directions.
The parties will maintain status quo, as regards the suit
schedule shop room, as obtaining on 15.3.2005 till the suit is
disposed of by the learned Munsiff, Thiruvananthapuram. The
Munsiff Court Thiruvananthapuram is directed to try and dispose
of the suit on the basis of the evidence which comes on record at
WPC No.8627/2005 2
trial without being unduly influenced either by Ext.P1 or by
Ext.P2.
PIUS C. KURIAKOSE,
JUDGE.
Dpk