IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 26762 of 2007(J)
1. S.K.SREEKUMAR, GOVINDA MANDIRAM BUNGLOW,
... Petitioner
Vs
1. PARUKUTTY AMMA SARASAMMA,
... Respondent
2. PARUKUTTY AMMA LAKSHMI AMMA,
For Petitioner :SRI.T.A.UNNIKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :10/09/2007
O R D E R
M.N.Krishnan, J.
========================
W.P(C).No.26762 of 2007
========================
Dated this the 10th day of September, 2007.
JUDGMENT
Writ Petitioner’s fight against the mother continues and now
he has reached this Court again with a prayer not to permit the
execution of the proceedings. The fight was between two sisters
and the court granted a decree thereby it permitted the party to
put boundary separating the property. Now from the sister, the
writ petitioner proposes to purchase the property by virtue of an
agreement to sell. It shall not stand in the way of putting up a
boundary between the properties. Whatever is due under the
decree and whatever parties are entitled to will be there. The
court below has only permitted to put boundary between the two
properties. Therefore, at this stage, no interference is necessary.
If there is any grievance, later it can be worked out by filing
appropriate cases, if the law permits.
Writ Petition is dismissed.
M.N.Krishnan,
Judge.
ess 10/9