IN THE HIGH COURT OF KERALA AT ERNAKULAM
RCRev No. 449 of 2006()
1. THE ARTS ACADAMIC SOCIETY,
... Petitioner
Vs
1. THE KERALA HINDU MISSION,
... Respondent
For Petitioner :SRI.SUMAN CHAKRAVARTHY
For Respondent : No Appearance
The Hon'ble MR. Justice K.A.ABDUL GAFOOR
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :17/01/2007
O R D E R
K.A. ABDUL GAFOOR & K.R. UDAYABHANU, JJ
================================
R.C.R. NO. 449 OF 2006
================================
Dated this the 17th day of January 2007
ORDER
Udayabhanu, J
The Revision Petitioner is the tenant who is disputing the
rate of rent. The landlord had claimed at the rate of Rs. 200/-.
The courts below have concurrently found that the rent as
claimed is the sum agreed to between parties. It was also
noticed that the building is situated in Trivandrum in the heart of
city. We find absolutely no grounds to admit the Revision
Petition.
The Revision Petition is dismissed accordingly.
K.A. ABDUL GAFOOR, JUDGE
K.R. UDAYABHANU, JUDGE.
RV