Citation : 2022 Latest Caselaw 1419 Ker
Judgement Date : 1 February, 2022
RSA No.638/2021 1/1
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MRS.JUSTICE SHIRCY V.
Tuesday, the 1st day of February 2022 / 12th Magha, 1943
IA.NO.1/2021 IN RSA NO. 638 OF 2021
AS 94/2013 OF I ADDITIONAL DISTRICT COURT, THRISSUR
OS 454/2009 OF I ADDITIONAL SUB COURT, THRISSUR
PETITIONER/APPELLANT:
MARY, AGED 51 YEARS, W/O. JOY, CHALISSERY HOUSE, MANNUTHY, OLLUKKARA VILLAGE,
THRISSUR TALUK.
RESPONDENTS/RESPONDENTS:
1. MOHAN, AGED 60 YEARS, S/O. MADHAVAN, PAMBUKATTIL HOUSE, PATTIKKAD P.O., EDAPALAM
DESOM, PEECHI VILLAGE, THRISSUR TALUK,PIN 679 325
and others.
Application praying that in the circumstances stated in the affidavit filed therewith the High
Court be pleased to stay the judgment and decree dated 30.11.2012 in OS.No.454/2009 of the First
Additional Sub Court,Thrissur.
This Application again coming on for orders upon perusing the application and the affidavit
filed in support thereof and this Court's order dated 06.01.2022 and upon hearing the arguments of
SRI.M.A.ABDUL HAKHIM, Advocate for the petitioners & of SRI.G.SREEKUMAR CHELUR,Advocate for
Respondent No 1,the court passed the following:
ORDER
Interim order is extended till 16.02.2022.
Sd/- SHIRCY V., JUDGE
01-02-2022 /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!