IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33793 of 2008(W)
1. USHAKUMARI.B., 51 YEARS, D/O.BHAVANI
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE SECRETARY
... Respondent
For Petitioner :SRI.B.S.SIVAJI
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :17/11/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).33793/2008
--------------------
Dated this the 17th day of November, 2008
JUDGMENT
Petitioner is aggrieved by what she terms as
unlawful eviction from the telephone booth which was
being operated by her in a portion of an office building
occupied by the Director of Kerala State Water
Transport Department. Petitioner’s grievance stems
out of the alleged violation of Ext.P2 judgment. If there
is actual violation, about which I do not propose to
consider, it is upto the petitioner to move the Civil Court
with an application under Order 21 Rule 32 of the CPC
or seek a recovery of the property, if otherwise
permissible. I do not think this is a fit case to be
interfered with under Article 226 of the Constitution of
India. Without prejudice to the right of the petitioner to
take appropriate action before the Civil Court, writ
petition is disposed of.
V.GIRI,
Judge
mrcs