High Court Kerala High Court

Pavureth Trust vs A.Seetharaman on 22 November, 2010

Kerala High Court
Pavureth Trust vs A.Seetharaman on 22 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP(C).No. 796 of 2010(O)


1. PAVURETH TRUST, P.O.BOX NO.1076,
                      ...  Petitioner

                        Vs



1. A.SEETHARAMAN,
                       ...       Respondent

                For Petitioner  :SRI.K.R.VINOD

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :22/11/2010

 O R D E R
                               THOMAS P. JOSEPH, J.
                              --------------------------------------
                                O.P.(C) No.796 of 2010
                              --------------------------------------
                   Dated this the 22nd day of November, 2010.

                                        JUDGMENT

Plaintiff in O.S.No.1142 of 2009 of the court of learned Additional

Munsiff, Ernakulam is the petitioner before me seeking a direction to the learned

Munsiff for early disposal of the suit. Petitioner sued respondent for a decree for

mandatory injunction to direct respondent to vacate the building in the suit

property alleging that transaction between petitioner and respondent is a licence

arrangement which has already expired. Respondent claimed that he is a

building tenant entitled to the protection of Act 2 of 1965. Leaned counsel

submitted that the case is now posted for framing issues on 08.12.2010. Learned

counsel states that the main issue in the suit is whether transaction between the

parties is a licence or lease as contended by them. According to the learned

counsel, huge amount is due to the petitioner by way of licence fee and since the

dispute regarding ‘lease or licence’ is pending consideration of learned Munsiff

petitioner is not able to file a suit for recovery of the amount and thus petitioner is

put to huge loss and damages on account of pendency of the suit. Learned

counsel for petitioner made a fervent plea to give direction to the learned

Munsiff for early disposal of the suit.

2. It is seen that the suit is of the year 2009. Request for early

disposal is being made in the year 2010. Without being aware of volume of work

of the court below and priority for disposal of older cases I do not consider it

OP(C) No.796/2010

2

proper to issue any such direction. But, petitioner is permitted to make such a

request before the learned Munsiff and if any such request is made, learned

Munsiff may consider it and pass appropriate orders in that regard having regard

to all relevant facts and circumstances.

Petition is closed with the above observation.

THOMAS P.JOSEPH,
Judge.

cks