BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT DATED: 01/04/2008 CORAM THE HONOURABLE MR.JUSTICE G.RAJASURIA C.R.P. (NPD)(MD) No.633 OF 2008 M.D.R.Renganathan .. Petitioner Versus 1.Land Acquisition Officer and Revenue Divisional Officer, having office at Kokirakulam, Tirunelveli -9. 2.The Managing Director, Tamilnadu Water Supply and Drainage Board, Chennai - 5. .. Respondents Prayer Petition filed under Article 227 of the Constitution of India for directing the learned Subordinate Judge, Tirunelveli to dispose of the E.P.No.121 of 1999 in L.A.O.P.No.47 of 1998 at the earliest. !For Petitioner ... Mr.R.S.Ramanathan ^ :ORDER
	This Civil Revision Petition has been filed for directing the Subordinate
Judge, Tirunelveli to dispose of the E.P.No.121 of 1999 in L.A.O.P.No.47 of 1998
at the earliest.
	2. Heard the learned counsel for the petitioner. In view of the order
going to be passed hereunder, no notice to other side is necessary.
	3. The grievance of the petitioner is that the Sub Court passed award in
L.A.O.P.No.47 of 1988 enhancing the compensation. Subsequently E.P. was filed
for executing the same. In the E.P. there were some calculation dispute. The
Court also adjudicated on the same. As per the direction of the court batta was
also paid to enforce the decree. However, the court is now without taking any
steps, keeping the matter on the file.
	4. Hence, in these facts and circumstances, I am of the considered opinion
that necessary direction shall be given under:
The Subordinate Judge, Tirunelveli, shall dispose of the E.P within a
period of one month from the date of receipt of a copy of this order.
5. With the above direction this Civil Revision Petition, is disposed of.
sj
To
1. The Subordinate Judge,
Tirunelveli.