Citation : 2022 Latest Caselaw 834 Ker
Judgement Date : 17 January, 2022
RFA No.168/2020 1/1
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE P.SOMARAJAN
Monday, the 17th day of January 2022 / 27th Pousha, 1943
IA.NO.2/2020 IN RFA NO. 168 OF 2020
OS 6/2018 OF SUB COURT, THODUPUZHA
APPELLANT/PETITIONER:
MUHAMMED ANSAR @ ANSARI, AGED 59, S/O. PALLITHODI MUHAMMED ISMAIL,
PALLITHODI SOUREETH MANZIL, PALLIMUKKU KARA, THATHAMANGALAM VILLAGE,
CHITTOOR TALUK, PALAKKAD-678 102.
RESPONDENT/RESPONDENT:
MARY JOSE, AGED 65, W/O. JOSE, PONNANAKUNNEL HOUSE, KANJIRAMATTOM
ROAD, THODUPUZHA EAST P.O., THODUPUZHA, IDUKKI-685 585.
Application praying that in the circumstances stated in the
affidavit filed therewith the High Court be pleased to pass an order of
stay of operation of the judgment and decree dated 29/02/2020 in
O.S.No.6/2018 on the files of Subordinate Judges Court, Thodupuzha,
pending disposal of the above appeal, in the interest of justice.
This Application again coming on for orders upon perusing the
application and the affidavit filed in support thereof and this Court's
order dated 3/01/2022 and upon hearing the arguments of SRI.JACOB
SEBASTIAN, SRI.K.V.WINSTON, Advocates for the petitioner and of
SRI.C.K.VIDYA SAGAR, Advocate for the respondent, the court passed the
following:
ORDER
Interim order will stand extended till 8/2/2022.
Sd/- P.SOMARAJAN , JUDGE
17-01-2022 /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!