IN THE HIGH COURT OF KERALA AT ERNAKULAM
RCRev..No. 313 of 2004()
1. P.K.JAMEELA, W/O.KHALID,
... Petitioner
Vs
1. KOMATH YOUSUF, AGED 62 YEARS,
... Respondent
For Petitioner :SRI.S.RAMESH BABU
For Respondent :SRI.P.R.VENKETESH
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :18/11/2008
O R D E R
P.R. RAMAN &
T.R. RAMACHANDRAN NAIR, JJ.
= = = = = = = = = = = = = = = = = = = =
R.C.R. NO. 313 OF 2004
= = = = = = = = = = = = = =
DATED THIS, THE 18TH DAY OF NOVEMBER, 2008.
O R D E R
Raman, J.
This revision is at the instance of the landlord who sought eviction
under Section 11(3) of the Kerala Buildings (Lease And Rent Control) Act.
The Rent Control Court ordered eviction which was reversed in appeal by
the tenant, against which this revision is preferred.
2. Since the tenanted premises was sold during the pendency of this
Rent Control Revision by the landlord, he is not interested in prosecuting
the revision petition. In the circumstances, this revision is dismissed as not
pressed.
P.R. RAMAN,
(JUDGE)
T.R. RAMACHANDRAN NAIR,
(JUDGE)
knc/-