High Court Kerala High Court

K.M. Viswanatha Pillai vs Thankamma on 8 August, 2007

Kerala High Court
K.M. Viswanatha Pillai vs Thankamma on 8 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 24348 of 2005(W)


1. K.M. VISWANATHA PILLAI, AGED 60,
                      ...  Petitioner

                        Vs



1. THANKAMMA,
                       ...       Respondent

2. K. KOSHY,

                For Petitioner  :SRI.S.SREEKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :08/08/2007

 O R D E R
                         PIUS C. KURIAKOSE, J.
                     ----------------------------------
                      W.P.(C) NO. 24348 of 2005
                     ----------------------------------
              Dated this the 8th day of August , 2007

                               JUDGMENT

Even though notice was served on the 2nd respondent, the 2nd

respondent has not entered appearance before this court. I find that

only prayer in the writ petition is a direction to the Execution Court to

expedite the execution proceedings. That being the only prayer, I am

of the view that it is not necessary that the legal heirs of the deceased

first respondent are impleaded in this writ petition.

2. I dispose of the writ petition directing the petitioner to take

steps before the Execution Court for impleading the legal heirs of the

deceased first respondent and I also direct the Execution Court to do

whatever is necessary for final disposal of Execution Petition at the

earliest and at any rate within six months of the impleadment of the

legal heirs of the first respondent being completed.

PIUS C. KURIAKOSE,
JUDGE.

dpk