IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP No. 951 of 2004()
1. TAIKANDY THEKKUMBALATH MADHAVI AMMA,
... Petitioner
2. TAIKANDY THEKKUMBALATH LEELA AMMA,
3. TAIKANDY THEKKUMBALATH VASANTHAKUMARI
Vs
1. M.N.KESAVAN, AGED 49 YEARS, S/O.TAIKANDY
... Respondent
2. K.PARU AMMA, AGED 86 YEARS, W/O.DO.
For Petitioner :SRI.A.P.CHANDRASEKHARAN (SR.)
For Respondent :SRI.T.SETHUMADHAVAN
The Hon'ble MR. Justice K.T.SANKARAN
Dated :03/12/2007
O R D E R
K.T. SANKARAN, J.
...................................................................................
C.R.P. No. 951 OF 2004
...................................................................................
Dated this the 3rd December , 2004
O R D E R
The order impugned in this Revision is the order dated 8th July, 2004 on the file
of the court of the Munssiff, Kozhikode-II. The Revision was admitted and interim stay
was granted . However, after the amendment of the Code of Civil Procedure, which
came into force on 01.07.2002, petitioners felt that it is necessary to file a Writ Petition
challenging the order impugned in this Revision. Accordingly, W.P.(C)NO. 27578 of
2005 was filed by them.
Today, I have disposed of Writ Petition (C) No. 27578 of 2005. Hence this Civil
Revision Petition is unnecessary and it is accordingly dismissed.
K.T. SANKARAN,
JUDGE.
lk
C.R.P.NO. 951 OF 2004
ORDER ON I.A.NO. 2345 OF 2004 IN C.R.P.NO. 951 OF 2004
DISMISSED.
03.12.2007 SD/- K.T. SANKARAN, JUDGE.
/TRUE COPY/
P.A. TO JUDGE.