Kerala High Court
Sharath Kumari vs P.M.Abdul Hameed on 18 January, 2011
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RCRev..No. 30 of 2011()
1. SHARATH KUMARI, W/O.VISHWANATHA,
... Petitioner
2. B.M.DAYANANDA, S/O.GOVINDA MASTER,
Vs
1. P.M.ABDUL HAMEED, S/O.MAMMADE BEARY.
... Respondent
2. ZAINABA, W/O.ABDUL HAMEED.
For Petitioner :SRI.K.G.GOURI SANKAR RAI
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice N.K.BALAKRISHNAN
Dated :18/01/2011
O R D E R
PIUS C.KURIAKOSE & N.K.BALAKRISHNAN, JJ.
------------------------
R.C.R.No. 30 OF 2011
------------------------
Dated this the 18th day of January, 2011
O R D E R
Pius C.Kuriakose, J.
Even though apparently attractive grounds are raised in this
memorandum of revision, it was very fairly submitted before us
by Sri.K.G.Gowri Shankar Rai learned counsel for the revision
petitioners that the execution court has already ordered and
effected delivery of the building in question even before the
petitioners could move this court in revision. Under the above
circumstances, we are obliged to decline jurisdiction and dismiss
the revision petition as infructuous.
PIUS C.KURIAKOSE,JUDGE
N.K.BALAKRISHNAN, JUDGE
dpk