Citation : 2023 Latest Caselaw 1553 Ker
Judgement Date : 20 January, 2023
RFA No.226/2022 1/1
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE P.SOMARAJAN
Friday, the 20th day of January 2023 / 30th Pousha, 1944
IA.NO.1/2022 IN RFA NO. 226 OF 2022
(O.S.NO.38/2007 OF ADDITIONAL SUB COURT ,KOLLAM )
PETITIONER/APPELLANT:
KRISHNAN NAIR, AGED 61 YEARS, S/O.SIVASANKARA PILLAI, MANGALATHU
HOUSE, ANDOORKONAM VILLAGE, POTHENCODE, THIRUVANANTHAPURAM .
RESPONDENT/RESPONDENT:
SATHEESAN, AGED 39 YEARS, S/O.SOMAN, PANKAJA VILAS, PERUMPALLITHODI,
THEKKEVILA , MUNDAKKAL, KOLLAM.
Application praying that in the circumstances stated in the
affidavit filed therewith the High Court be pleased to stay the execution
of the decree and judgment in O.S.No.38/2007 dated 14.12.2011 till the
disposal of the above appeal in the interest of justice and fairness.
This Application coming on for orders upon perusing the application
and the affidavit filed in support thereof and this court's order dated
3/1/2023 and upon hearing the arguments of SRI.THIRUMALA P.K.MANI,
SRI.S.RAVINDRAN NAIR, Advocates for the petitioner and of
SRI.S.ABHILASH,SRI.SIJU KAMALASANAN, Advocates for the respondent, the
court passed the following:
ORDER
Interim order is extended till 16/2/2023.
Sd/- P.SOMARAJAN , JUDGE
20-01-2023 /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!