High Court Kerala High Court

P.P.George vs Sayed Sulaiman on 8 July, 2008

Kerala High Court
P.P.George vs Sayed Sulaiman on 8 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18953 of 2008(F)


1. P.P.GEORGE, S/O.PATHROSE,
                      ...  Petitioner

                        Vs



1. SAYED SULAIMAN, NO.2 LABBI STREET,
                       ...       Respondent

2. CHINNAKANI, S/O.MOHAMMED OULIYA,

3. THE MANAGER, ROYAL SUNDARAM

                For Petitioner  :SRI.V.G.ARUN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :08/07/2008

 O R D E R
              = = = = =ANTONY=DOMINIC, = = = = =
                                              J.
                          = = =     = = = =
              W.P.(C) No. 18953 & 18954 OF 2008 (F)
              = = = = = = = = = = = = = = = = = =


                     Dated this the 8th July 2008


                           J U D G M E N T

These writ petitions are filed by the claimants in O.P.(MV) Nos.

1107/04 and 524/06 on the file of the MACT, Pathanamthitta

praying to direct expeditious disposal of these cases. In view of the

facts stated in these cases, reports were called for from the Tribunal

to ascertain as to whether the disposal of these cases could be

expedited without affecting the normal work. The Tribunal by its

reports dated 1.7.2008 has informed that since steps in these cases

have been completed, trial can be expedited without affecting the

normal work.

2. In view of this, these writ petitions are disposed of

directing that the MACT, Pathanamthitta shall expedite the trial and

dispose of O.P.(MV) Nos. 1107/04 and 524/06.

Petitioners shall produce a copy of this judgment before the

Tribunal for compliance.

ANTONY DOMINIC
JUDGE
jan/-