IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP.No. 136 of 2009()
1. R.MAYA, AGED 20 YEARS,
... Petitioner
Vs
1. VISWAMBARAN AGED 70 YEARS,
... Respondent
For Petitioner :SRI.S.PRAKASH
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :20/02/2009
O R D E R
K.T.SANKARAN, J.
---------------------------------------------
C.R.P.No.136 of 2009
---------------------------------------------
Dated this the 20th day of February, 2009
ORDER
The respondent filed O.S.No.322/02 for eviction. The suit
was decreed. In execution, the petitioner obstructed delivery
and filed an application for adjudication of her rights. She
claimed independent rights. The court below rejected the
application submitted by the petitioner as per order dated 19th
February 2009. The order passed in such an application shall be
deemed to be a decree under Rule 103 of Order XXI C.P.C.
Therefore, the revision is not maintainable.
Accordingly, the Revision Petition is dismissed. If the
petitioner wants the certified copy of the order, the Registry
shall return the order to the petitioner by substituting a photo
copy. Dismissal of this Revision will not bar the petitioner from
resorting to appropriate remedy by way of appeal.
K.T.SANKARAN,
JUDGE
csl