IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15388 of 2010(O)
1. SANTHOSH, AGED 35 YEARS,
... Petitioner
2. RADHAMONY, AGED 67 YEARS, D/O.BHARATHY,
3. SMITHA, AGED 38 YEARS,
4. JYOTHISH, AGED 34 YEARS,
Vs
1. K.PRASAD, AGED 61 YEARS, S/O.UMMINI,
... Respondent
For Petitioner :SRI.V.V.RAJA
For Respondent : No Appearance
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :20/05/2010
O R D E R
THOMAS P. JOSEPH, J.
--------------------------------------
W.P.(C) No.15388 of 2010
--------------------------------------
Dated this the 20th day of May, 2010.
JUDGMENT
Heard counsel for petitioners.
2. Though various reliefs are prayed for in this Writ Petition filed in
challenge of Ext.P8, order, when the matter was taken up for hearing learned
counsel for petitioners submitted that petitioners are satisfied with a direction to
the learned Principal Munsiff, Alappuzha to dispose of O.S.No.609 of 2009 at the
earliest. Learned counsel submits that there were litigations between the parties
even earlier which were decided in favour of petitioners as seen from Exts.P2 to
P5 and in the circumstances, trial and disposal of O.S.No.609 of 2009 may be
expedited.
3. Having regard to the circumstances stated by learned counsel, I
direct learned Principal Munsiff, Alappuzha to dispose of O.S.No.609 of 2009 as
early as possible if pre-trial steps are over.
With the above direction this Writ Petition is closed.
THOMAS P.JOSEPH,
Judge.
cks