IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 29146 of 2007(T)
1. THIRUTHUMMAL MAMUKOYA, AGED 83 YEARS,
... Petitioner
Vs
1. C.S.JAYANANDAN, S/O. LATE C.N.SUGANANDA
... Respondent
2. THE APPELLATE AUTHORITY (LAND REFORMS),
3. THE LAND TRIBUNAL,
For Petitioner :SRI.K.M.FIROZ
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :11/02/2008
O R D E R
ANTONY DOMINIC, J.
------------------------------------
W.P.(C) 29146 of 2007
-------------------------------------
Dated: February 11, 2008
JUDGMENT
Against Ext.P1 order of the 3rd respondent, the 1st respondent
has filed Ext.P2 appeal before the 2nd respondent and that remains
pending even now without orders. It is in this background this writ
petition has been filed by the petitioner who is the landlord before
the 2nd respondent.
2. In view of the fact that the appeal is still pending without
final orders, I see no justification to decline the relief sought for by
the petitioner for an expeditious disposal of the appeal.
Accordingly the writ petition stands disposed of directing the
2nd respondent to take up and consider Ext.P2 appeal with notice to
the appellants before the 2nd respondent. Final orders on Ext.P2
shall be passed as expeditiously as possible, at any rate, within
three months from the date of production of a copy of this
judgment.
ANTONY DOMINIC, JUDGE
mt/-