High Court Kerala High Court

P.Sukdev vs P.Sabidadevi on 24 September, 2007

Kerala High Court
P.Sukdev vs P.Sabidadevi on 24 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 27841 of 2007(M)


1. P.SUKDEV, S/O.PILAPPARAMBATH SEKHARAN,
                      ...  Petitioner

                        Vs



1. P.SABIDADEVI,
                       ...       Respondent

2. P.RAJUGURU, S/O.SEKHARAN,

                For Petitioner  :SRI.C.P.MOHAMMED NIAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :24/09/2007

 O R D E R


                               M.N.Krishnan, J.

                ========================

                        W.P(C).No.27841 of 2007

                ========================


          Dated this the  24th  day of September, 2007.


                                   JUDGMENT

This Writ Petition is filed challenging the order of the

learned Principal Munsiff-I, Kozhikode to auction the property

among the sharers. The learned counsel for the Writ Petitioner in

fairness submits before me that on 19.9.2007 the sale did not

take place, but the court has passed a final decree allotting the

house to one of the sharers. The writ petitioner is aggrieved by

that. Since the final decree had already been passed, no

effective relief can be granted in this Writ Petition at this stage.

2. Therefore, the Writ Petition is disposed of giving liberty to

the writ petitioner to move the very same court for review of the

order or to file an appeal as permitted by law, making it clear

that I do not express anything on merits of the matter. If there

is sufficient compliance, certified copy of the final decree may be

issued at the earliest.

Writ Petition is disposed of accordingly.

M.N.Krishnan,

Judge.

ess 24/9