High Court Kerala High Court

V.M.Samuel vs Nazar on 14 October, 2008

Kerala High Court
V.M.Samuel vs Nazar on 14 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30128 of 2008(J)


1. V.M.SAMUEL, AGED 73 YEARS,
                      ...  Petitioner

                        Vs



1. NAZAR, AGED 44 YEARS, KUMBALATHU HOUSE,
                       ...       Respondent

2. SALIM, AGED 35 YEARS,

3. KERALA ROADWAYS LTD., CALICUT,

4. V.K. MOIDU HAJI, AGED 63 YEARS,

5. V.GOPALAKRISHNAN, AGED 58 YEARS,

                For Petitioner  :SRI.UNNI. K.K. (EZHUMATTOOR)

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :14/10/2008

 O R D E R
                          M.N.KRISHNAN, J.
                          --------------------------
                     W.P.(C). No. 30128 OF 2008
                             ---------------------
               Dated this the 14thday of October, 2008

                               JUDGMENT

The 1st respondent in A.S.1/06 of the Subordinate Judge’s

Court, Thiruvalla, has come forward with this writ petition for a

direction for expeditious disposal of the suit. It is averred that the writ

petitioner herein is a 73 year old senior citizen and hence the prayer

is made to dispose of the case at the earliest.

2. There is considerable force in the said contention. But,

without knowing the workload of that court, it may not be proper on

the part of this court to issue a time bound direction. Therefore, I

permit the writ petitioner herein to move an application for an early

hearing of A.S.1/06, pending before the Subordinate Judge’s Court,

Thiruvalla. The court below shall take into consideration the fact that

the writ petitioner is a senior citizen, consider his request

sympathetically and dispose of the appeal as expeditiously as

possible.

The writ petition is disposed of accordingly.

M.N.KRISHNAN, JUDGE
vps

2