High Court Kerala High Court

Naseema vs Anitha on 16 October, 2009

Kerala High Court
Naseema vs Anitha on 16 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29318 of 2009(O)


1. NASEEMA, D/O.MUHAMMED ABDUL KHADER,
                      ...  Petitioner

                        Vs



1. ANITHA, D/O.ASEESA,
                       ...       Respondent

2. K.M.NAZER,KOCHARA KIZHAKKATHIL VEEDU,

                For Petitioner  :SRI.M.R.RAJESH

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :16/10/2009

 O R D E R
            S.S.SATHEESACHANDRAN, J.
          -----------------------------
            W.P.(C).No.29318 OF 2009
           --------------------------
     Dated this the 16th day of October 2009
     -------------------------------------


                     JUDGMENT

The writ petition is filed seeking the

following reliefs.

i) Issue a direction or order directing

the Munsiff Court, Varkala to issue, a certified

copy of the order, dismissing the application in

Order IX Rule 13 (I.A. No.1265/2009 in O.S

No.319/2005), applied for vide Copy Application C.A

No.787/2009 dated 08/10/2009 and a certified copy

of the order, dismissing Exts.P2, P3 and P4

petitions(E.A No.96/2009, E.A No.95/2009 and E.A

No.114/2009 in E.P No.5/2007 in O.S No. 319/2005),

applied for vide Copy Application C.A No.786/2009

dated 08/10/2009, as expeditiously as possible

within a time frame to be fixed by this Hon’ble

Court, and until the issuance of the orders, stay

W.P.(C).No.29318 OF 2009 Page numbers

all further execution proceedings in E.P No.5/2007

in O.S No.319/2005 on the file of the Munsiff

Court, Varkala for a reasonable period so that the

petitioner can work out her remedies against the

dismissal of the above mentioned petitions.

ii) Issue such other appropriate writ,

direction or order as the case may be in the facts

and circumstances.

2. Petitioner is one among the judgment

debtors in O.S No. 319 of 2005 on the file of the

Munsiff Court, Varkala. In the above suit, an

exparte decree for recovery of possession was

granted in favour of the respondents. Petitioner

has applied for setting aside the exparte decree

with a petition to condone delay, and also resisted

the execution of the decree filing some petitions.

The grievance canvassed is, all those petitions

were dismissed without any enquiry and the delivery

of the property has been ordered to be given effect

to on 19/10/2009. Petitioner has applied for

W.P.(C).No.29318 OF 2009 Page numbers

getting copies of the orders passed by the court,

and in case, delivery is effected without providing

her an opportunity to challenge the orders, it will

cause her severe hardship and irreparable injury is

the submission of the counsel. Having regard to

the submissions made and taking note of the facts

and circumstances presented, I direct the court

below to issue copies of the orders applied for

under C.A No.787/2009 and C.A No.786/2009 within

two weeks from the date of this judgment. The

execution court is directed to keep in abeyance the

delivery for a period of three weeks from today.

Writ petition is disposed subject to the above

directions. Hand over a copy of the judgment to

the learned counsel for the petitioner and send a

copy to the court concerned forthwith.

Sd/-

S.S.SATHEESACHANDRAN,
JUDGE
//TRUE COPY/

P.A TO JUDGE

vdv