IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31744 of 2009(O)
1. ROBINSON, S/O.JULIYAN,
... Petitioner
2. SOSAMMA, SANU HOUE, SOUTH FORT,
Vs
1. LEELA GOMAS, D/O.THRESYAMMA
... Respondent
For Petitioner :SRI.R.ANILKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :06/11/2009
O R D E R
S.S.SATHEESACHANDRAN, J.
-----------------------------
W.P.(C).No.31744 OF 2009
--------------------------
Dated this the 6th day of November 2009
-------------------------------------
JUDGMENT
Petitioner is the decree holder in a suit in
which a decree for eviction was passed against the
defendant. The decree in the above suit has become
final and conclusive is the submission of the
learned counsel for the petitioner. The execution
of the decree is delayed for one reason or other
and it has caused severe hardship and injury to the
decree holder is the further submission.
Petitioner is at present residing in a rented house
is canvassed by the counsel to seek indulgence of
this court for issue of a direction/order to the
court below for an expeditious completion of the
execution proceedings.
2. Having regard to the submissions made
and taking note of the facts and circumstances
presented, I direct the court below to give top
W.P.(C).No.31744 OF 2009 Page numbers
priority to complete the execution proceedings
from the decree passed in O.S No.327/2006
expeditiously, at any rate within a period of four
months from the date of production/receipt of a
copy of this judgment. Writ petition is disposed
as indicated above.
Sd/-
S.S.SATHEESACHANDRAN,
JUDGE
//TRUE COPY//
P.A TO JUDGE
vdv