High Court Kerala High Court

N.Keunken Pillai vs State Of Kerala on 7 October, 2008

Kerala High Court
N.Keunken Pillai vs State Of Kerala on 7 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 6554 of 2003(E)


1. N.KEUNKEN PILLAI, PUTHUVA VEEDU,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. DISTRICT COLLECTOR, PATHANAMTHITTA,

                For Petitioner  :SRI.N.DHARMADAN (SR.)

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble SHRI K. Justice J.THOMAS STANLEY(RETD.ADDL.DIST.JUDGE)

 Dated :07/10/2008

 O R D E R
        BARRISTER SRI.M.P.RAMACHANDRAN NAIR
       (SENIOR ADVOCATE, HIGH COURT OF KERALA)
                              AND
                   SRI.K.J.THOMAS STANLEY
                  (REITRED DISTRICT JUDGE)
    =================================
                      O.P.No.6554 of 2003
    =================================
             Dated this the 7th day of October, 2008


                             AWARD


    Counsel for the petitioner as well as the respondents are

present. It is represented by the counsel for the petitioner that

his client has received Kerala Freedom Fighters Pension.

Therefore, he has no more grievances in this original petition.

    The original petition is closed as settled.




                           M.P.RAMACHANDRAN NAIR
                  (SENIOR ADVOCATE, HIGH COURT OF KERALA)




                               K.J.THOMAS STANLEY
                            (REITRED DISTRICT JUDGE)

dvs


? IN THE HIGH COURT OF KERALA AT ERNAKULAM

+WP(C).No. 29573 of 2008(U)



#1. CHELLAMMA
                      ...  Petitioner

                        Vs

$1. RAJAMMA
                       ...       Respondent

!                For Petitioner  :SRI.PREMCHAND R.NAIR

^                For Respondent  : No Appearance

*Coram
 The Hon'ble MR. Justice V.RAMKUMAR

% Dated :07/10/2008

: O R D E R

V. RAMKUMAR, JUDGE

——————————

W.P.C. NO. 29573 OF 2008

——————————

DATED: 7-10-2008

JUDGMENT

Petitioner who is the first plaintiff in O.S. 355 of 2006

on the file of the Munsiff’s Court, Kottarakkara inter alia

seeks a direction to the Sub Court, Kottarakkara to consider

and dispose of Ext.P6 appeal filed as C.M.A. 19 of 2007

expeditiously. Ext.P6 appeal has been preferred against

Ext. P5 order passed by the learned Munsiff in the

application for temporary injunction filed by the petitioner

and the 2nd plaintiff as I.A. 2833 of 2006. The suit is one for

setting aside Ext.B1 sale deed dated 18-10-1988

purportedly executed by the 2nd plaintiff in favour of

additional 3rd defendant Krishnan . The trial court was not

inclined to accept the plaintiffs’ contention that they are in

possession of the plaint schedule property notwithstanding

Ext.B1 sale deed in the year 1988. It is aggrieved by the

W.P.(C ) 29573 of 2008 -:2:-

said order that the said appeal has been filed. In the

fitness things of it is only just and proper that the Sub

Judge, Kottarakkara is directed to dispose of C.M.A. 19 of

2007 expeditiously.

This Writ Petition is accordingly disposed of directing

the Sub Court, Kottarakkara to finally hear and dispose of

C.M.A. 19 of 2007 expeditiously provided the same is ripe

for hearing. I am not inclined to stay the trial of the suit if

the same has been listed for trial. If before the Sub Court

takes up the appeal for hearing the trial of the case is

taken by the Munsiff’s Court, it shall be open to the

petitioner to raise all contentions available to her in support

of the plaint claim. In case the C.M.A is ripe for hearing,

the Sub Court shall dispose of the same within two months

of receipt of a copy of this judgment if the same is

practicable.

Dated this the 7th day of October 2008.

Sd/-

V. Ramkumar, Judge.

ani/

W.P.(C ) 29573 of 2008 -:3:-