High Court Kerala High Court

Pathrose @ Thampi vs David on 9 October, 2009

Kerala High Court
Pathrose @ Thampi vs David on 9 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28558 of 2009(O)


1. PATHROSE @ THAMPI,
                      ...  Petitioner

                        Vs



1. DAVID, S/O.PATHROSE, AGED 73,
                       ...       Respondent

3. LANTOOSE, S/O.DAVID, AGED 40,

                For Petitioner  :SRI.K.RAMACHANDRAN

                For Respondent  : No Appearance

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

 Dated :09/10/2009

 O R D E R
              S.S.SATHEESACHANDRAN, J.
                  -------------------------------
             W.P.(C).NO.28558 OF 2009 (O)
                -----------------------------------
         Dated this the 9th day of October, 2009

                      J U D G M E N T

Petitioner is the plaintiff in O.S.No.347 of 2009 on the

file of the Munsiff Court, Muvattupuzha. Suit originally filed

before the Munsiff Court, Kolancherry was transferred and

renumbered as above before the Munsiff Court,

Muvattupuzha. Suit is one for partition and declaration, and

the respondents are two of the defendants in the suit. In the

suit, petitioner had applied for an interim injunction to

restrain the present respondents from alienating the property.

That application, after hearing both sides, was dismissed by

the learned Munsiff vide order dated 5.10.2009. The only

relief sought for in the petition is issue of a direction/order to

the court below to furnish a copy of the order passed in the

interlocutory application for injunction expeditiously. Having

regard to the submissions made by the counsel, I direct the

learned Munsiff, Muvattupuzha to issue a copy of the order

WPC.28558/09 2

passed in I.A.No.1984 of 2009 in the above suit, within a week

from the date of production/receipt of a copy of this judgment.

Writ petition is disposed with the above direction.

Handover a copy of the judgment to the counsel for the

petitioner on usual terms, and send a copy to the court

concerned forthwith.

S.S.SATHEESACHANDRAN
JUDGE

prp