High Court Kerala High Court

Thezhathuveettil Sarala vs Ratnakaran on 1 October, 2009

Kerala High Court
Thezhathuveettil Sarala vs Ratnakaran on 1 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25128 of 2009(O)


1. THEZHATHUVEETTIL SARALA,
                      ...  Petitioner
2. KANANGOTHU SARASU,
3. ELAYADATH AMMALUKUTTY @ DEVI,
4. SIVADASAN, AGED 50 YEARS,

                        Vs



1. RATNAKARAN, AGED 46 YEARS,
                       ...       Respondent

2. RAVEENDRAN, AGED 50 YEARS,

3. RAJAN, AGED 44 YEARS, DO.DO.

4. RATHEESAN, AGED 42 YEARS,

5. SHAJI, AGED 33 YEARS,

6. RAGHU, AGED 52 YEARS,

7. RAMESHAN, AGED 46 YEARS,

8. ANEESHAN, AGED 39 YEARS,

9. KAMALA, AGED 60 YEARS,

                For Petitioner  :SRI.R.K.MURALEEDHARAN

                For Respondent  :SRI.JESWIN P.VARGHESE

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :01/10/2009

 O R D E R
               S.S.SATHEESACHANDRAN, J.
                   -------------------------------
              W.P.(C).NO.25128 OF 2009 (O)
                 -----------------------------------
         Dated this the 1st day of October, 2009

                       J U D G M E N T

Petitioners are the appellants in A.S.No.52 of 2007 on

the file of the Wakf Tribunal & Additional District Court,

Kozhikode. The appellants are the defendants 8 to 11 in

O.S.No.155 of 2005 on the file of the Sub Court, Kozhikode.

Plaintiff in the suit has filed another appeal from the decision

rendered in the same suit and that appeal, numbered as

A.S.No.5 of 2006, is also pending before the very same court.

The writ petition has been filed by the appellants in A.S.No.52

of 2007 for an early hearing and disposal of that appeal, and

till then, to restrain the 9th respondent from alienating ‘B’

schedule property in the plaint. A report from the learned

District Judge was called for as to whether the appeals are

ripe for hearing and disposal. It is reported that the appeals

can be disposed of within a short period after hearing both

sides. The respondents have also entered appearance through

WPC.25128/2009 2

a counsel, and it is submitted, both the appeals have been

taken up for hearing and the arguments of the appellants in

A.S.No.52 of 2007, the present petitioners are over, and the

appeals are adjourned for hearing the arguments of the

respondents. Taking note of the submissions made above, and

considering the facts and circumstances presented, I direct

the learned District Judge to hear and dispose the appeals as

expeditiously as possible, at any rate, within two months from

the date of receipt of a copy of this judgment. Meanwhile, till

the disposal of the appeals, the 9th respondent in A.S.No.52 of

2007 shall not encumber or alienate the plaint ‘B’ schedule

property. The order shall remain to be in force only till the

disposal of the appeal. Writ petition is disposed of with the

above direction.

S.S.SATHEESACHANDRAN
JUDGE

prp