IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP (RC).No. 929 of 2010(O)
1. SARASWATHY, POWER OF ATTORNEY HOLDER
... Petitioner
Vs
1. MADHUSOODHANAN,S/O.SAHADEVAN,
... Respondent
2. LAILA MADHUSOODHANAN,
For Petitioner :SRI.THYPARAMBIL THOMAS THOMAS
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :30/11/2010
O R D E R
PIUS C.KURIAKOSE & P.S.GOPINATHAN, JJ.
------------------------
O.P.(RC).No. 929 OF 2010
------------------------
Dated this the 30th day of November, 2010
JUDGMENT
Pius C.Kuriakose, J.
None of the grounds raised in this revision, appeal to the
jurisdiction of this court under Article 227 of the Constitution.
The above jurisdiction is visitorial in nature and will be invoked
only very sparingly. However, considering the submission of
Sri.Thyparambil Thomas, the learned counsel for the petitioner,
that the execution court ordered delivery even as a regular
appeal is pending before the appellate authority, we dispose of
the original petition without granting the prayers sought for
however, directing the Execution Court to keep in abeyance the
order of delivery passed till 9/12/2010. It is open to the
petitioner to seek appropriate relief from the appropriate court
in the meanwhile.
PIUS C.KURIAKOSE,JUDGE
P.S.GOPINATHAN, JUDGE
dpk