High Court Kerala High Court

S. Shameem vs R. Suraj on 9 November, 2009

Kerala High Court
S. Shameem vs R. Suraj on 9 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev..No. 571 of 2005()


1. S. SHAMEEM, S/O. LATE SHAHUL HAMEED,
                      ...  Petitioner

                        Vs



1. R. SURAJ, S/O. R.S.RAMADAS,
                       ...       Respondent

2. SUDHEER, S/O. LATE SHAHUL HAMEED,

                For Petitioner  :SRI.S.V.BALAKRISHNA IYER (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :09/11/2009

 O R D E R
          PIUS C.KURIAKOSE & K.SURENDRA MOHAN, JJ.
       ------------------------------------------------------------------------------------
                             R.C.R. NO: 571 OF 2005
        -----------------------------------------------------------------------------------
                    Dated this the 9th November, 2009.

                                         O R D E R

PIUS C.KURIAKOSE, J.

Shri. K. Jayakumar, learned counsel for the revision petitioner

sought for ten day’s time for contacting the client. Learned counsel

himself drew our attention to the order passed by this Court in

I.A.3343/2005. He is not in a position to inform us as to whether

the direction passed under that order to the revision petitioner to

give vacant possession was obeyed. We are of the view that in all

probability the tenant has complied with that direction. RC.R. is,

therefore, closed.

PIUS C.KURIAKOSE
Judge

K. SURENDRA MOHAN
Judge

jj

PIUS C.KURIAKOSE &
K.SURENDRA MOHAN, JJ.

—————————————

L.A.A.NO:

—————————————

JUDGMENT

Dated: