Citation : 2022 Latest Caselaw 9647 Ker
Judgement Date : 25 August, 2022
RCRev. No.218/2020 1/1
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE ANIL K.NARENDRAN
&
THE HONOURABLE MR.JUSTICE P.G. AJITHKUMAR
Thursday, the 25th day of August 2022 / 3rd Bhadra, 1944
IA.NO.1/2020 IN RCREV. NO. 218 OF 2020
RCA 7/2019 OF THE RENT CONTROL APPELLATE AUTHORITY, NORTH PARUR.
RCP 6/2019 OF THE RENT CONTROL COURT, ALUVA.
PETITIONER/ REVISION PETITIONER:
MANEESH BABU, AGED 38 YEARS, S/O C V BABU, EASWARI, SANTHI LANE,
THOTTAKKATTUKARA, THOTTAKKATTUKARA P O, PIN-683102., ALUVA WEST
VILLAGE AND TALUK
RESPONDENTS/ RESPONDENTS:
1. DR.C.M.HYDERALI, AGED 71 YEARS, S/O LATE C K MEETHIAN, ASHAR,
SANTHOSH LANE, ALUVA KARA AND ALUVA WEST VILLAGE P O, PIN-683101,
NOW AT BUILDING NO 6/983, NEAR ANWAR MEMORIAL HOSPITAL, ALUVA
MUNICIPALITY, ALUVA P O, -683101.
and 2 others..
Application praying that in the circumstances stated in the
affidavit filed therewith the High Court be pleased to stay the operation
of the judgment dated 19-08-2020 in RCA No. 7/2019, Rent Control Appellate
Authority, North Parur, pending disposal of the above Rent Control
Revision.
This Application again coming on for orders upon perusing the
application and the affidavit filed in support thereof and this court's
order dated 29.07.2022 and upon hearing the arguments of M/S DINESH
R.SHENOY, EBIN MATHEW & P.ROHIT PREMANANDA SHENOY, Advocates for the
petitioner and of SRI.P.VISWANATHAN, Senior Advocate along with SRI.AJITH
VISWANATHAN, Advocate for the respondent, the court passed the following:
ORDER
Interim order will stand extended by one month.
Sd/- ANIL.K.NARENDRAN, JUDGE
Sd/- P.G.AJITHKUMAR, JUDGE
25-08-2022 /True Copy/ Assistant Registrar
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!