High Court Kerala High Court

Subair Kutty vs Maharashtra Apex Corporation Ltd on 13 September, 2010

Kerala High Court
Subair Kutty vs Maharashtra Apex Corporation Ltd on 13 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28206 of 2010(O)



1. SUBAIR KUTTY
                      ...  Petitioner

                        Vs

1. MAHARASHTRA APEX CORPORATION LTD.
                       ...       Respondent

                For Petitioner  :SRI.K.SUBASH CHANDRA BOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :13/09/2010

 O R D E R
                   THOMAS P JOSEPH, J.

                  ----------------------------------------

                     W.P.C.No.28206 of 2010

                   ---------------------------------------

              Dated this 13th day of September, 2010

                             JUDGMENT

Petitioner has filed Ext.P2, application (E.A.No.57 of 2009)

in E.P.No.114 of 2004 before the learned District Court-II, Kollam

to lift attachment over the property. Petitioner has purchased the

property in public auction conducted by the Debt Recovery

Tribunal, Ernakulam as per Ext.P1. Grievance of petitioner is that

Ext.P2, application has not been considered even though

argument notes has been submitted to the court. Pendancy of

Ext.P2, application without being disposed of causes much

inconvenience to the petitioner. This petition is for direction for

early disposal of the petition. Having regard to the circumstances

stated, learned Additional District Judge-II, Kollam is directed to

dispose of Ext.P2, application ( E.A.No.57 of 2009) as early as

possible.

Writ petition is disposed of as above.

(THOMAS P JOSEPH, JUDGE)
Sbna/-