Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0]

Kerala High Court

Ashwin vs C.P.Nani on 29 October, 2018

           IN THE HIGH COURT OF KERALA AT ERNAKULAM

                           PRESENT

         THE HONOURABLE MR.JUSTICE K.P.JYOTHINDRANATH

 MONDAY, THE 29TH DAY OF OCTOBER 2018/7TH KARTHIKA, 1940

                    O.P.(C)No.2788 of 2018

      (AGAINST THE ORDER IN E.P.NO.22/2018 IN OS 73/2017
                 OF MUNSIFF COURT, NADAPURAM)

PETITIONERS:


  1       ASHWIN, S/O. DINESHAN,
          AGED 22 YEARS,
          RESIDING AT URAVUNKAL HOUSE, AROOR P.O,
          PURAMERI VILLAGE, VATAKARA TALUK,
          KOZHIKODE DISTRICT, PIN 673 507.

  2       ANUSREE, D/O.DINESHAN, AGED 18 YEARS,
          RESIDING AT URAVUNKAL HOUSE, AROOR P.O.,
          PURAMERI VILLAGE, VATAKARA TALUK,
          KOZHIKODE DISTRICT, PIN-673 507.

  3       AJANYA, D/O.DINESHAN, AGED 18 YEARS,
          RESIDING AT URAVUNKAL HOUSE, AROOR P.O.,
          PURAMERI VILLAGE, VATAKARA TALUK,
          KOZHIKODE DISTRICT, PIN-673 507.

          BY ADVS.
          SRI.SAJEEVAN KURUKKUTTIYULLATHIL
          SMT.REETHAMMA C. PAUL

RESPONDENTS:

  1       C.P.NANI, D/O. CHATHAN, AGED 78 YEARS,
          RESIDING AT URAVUNKAL HOUSE, AROOR P.O,
          PURAMERI VILLAGE, VATAKARA TALUK,
          KOZHIKODE DISTRICT, PIN 673 507.

  2       SEEJA @ SHEEJA, D/O.CHATHU, AGED 45 YEARS,
          RESIDING AT URAVUNKAL HOUSE, AROOR P.O.,
          PURAMERI VILLAGE, VATAKARA TALUK,
          KOZHIKODE DISTRICT, PIN-673 507.

  3       DINESHAN, S/O.KANARAN, AGED 51 YEARS,
          RESIDING AT URAVUNKAL HOUSE AROOR P.O.,
          PURAMERI VILLAGE, VATAKARA TALUK,
          KOZHIKODE DISTRICT, PIN-673 507.

     THIS OP (CIVIL) HAVING COME UP FOR ADMISSION ON
29.10.2018, THE COURT ON THE SAME DAY PASSED THE
FOLLOWING:
 O.P.(C)No.2788 of 2018


                                2




                             JUDGMENT

The grievance of the petitioner is that, the petitioner filed E.A.No.222/2018 in E.P.No.22/2018 on the file of the Munsiff Court, Nadapuram, so far it is not disposed. The court below is directed to dispose the same, expeditiously.

With the above direction, this Original Petition is disposed of.

Sd/-

K.P.JYOTHINDRANATH JUDGE ss O.P.(C)No.2788 of 2018 3 APPENDIX PETITIONER'S/S EXHIBITS:

EXHIBIT P1 TRUE COPY OF THE HOUSE WARMING INVITATION LETTER DATED 14.09.2015.
EXHIBIT P2 TRUE COPY OF THE CLAIM PETITION NO.EA 222/2018 IN EP NO.22/2018 ON THE FILES OF THE MUNSIFF'S COURT, NADAPURAM.