IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22103 of 2010(O)
1. RAJENDRAN, S/O.RAGHAVAN,
... Petitioner
Vs
1. PARIKSHA BEEVI, D/O.DAVOOD RAVUTHAR,
... Respondent
For Petitioner :SRI.J.JAYAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :15/07/2010
O R D E R
THOMAS P.JOSEPH, J.
====================================
W.P(C) No.22103 of 2010
====================================
Dated this the 15th day of July, 2010
J U D G M E N T
Petitioner is the plaintiff in O.S. No.210 of 2010 of the court
of learned Sub Judge, Attingal. He sued the respondent for
specific performance of Ext.P2, agreement for sale and other
reliefs and filed Ext.P3, application for an order of temporary
injunction restraining respondent from alienating the property to
anybody else. Learned Sub Judge ordered summons on Ext.P3,
application returnable on 21.07.2010 and the suit was posted on
18.08.2010 for return of summons. Apprehension of petitioner is
that in the meantime respondent might transfer the property to
others inviting claims of third parties.
2. Even as per the statement of petitioner Ext.P3,
application is now posted on 21.07.2010. If petitioner is
apprehensive that respondent may transfer the property it is open
to him to make a request before learned Sub Judge to pass
appropriate interim orders as circumstances warranted. There is
no reason why this Court should interfere in the matter at this
\W.P(C) No.22103 of 2010
-: 2 :-
stage.
Writ Petition is closed.
THOMAS P. JOSEPH, JUDGE.
vsv