IN THE HIGH COURT OF KERALA AT ERNAKULAM
MFA.No. 193 of 2005()
1. JESSY LAWRENCE, W/O.LAWRENCE,
... Petitioner
Vs
1. MARYKUTTY GEORGE, THAREPARAMBIL HOUSE,
... Respondent
2. VINCENT ALBERT, THAREPARAMBIL
3. JACOB, S/O.GEORGE, DO. DO.
4. JOSEPH, S/O.GEORGE, DO. DO.
5. KOCHAMMA ALIAS ASHAMSON,
6. VAVAMMA ALIAS LOURDAMNA,
7. HASSAN, S/O.IBRAHIM, VATHAPPILLIL
8. MUHAMMED, S/O.IBRAHIM, DO. DO.
For Petitioner :SRI.V.R.VENKATAKRISHNAN (SR.)
For Respondent :SRI.S.VINOD BHAT
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :26/09/2008
O R D E R
J.B.KOSHY & K.P.BALACHANDRAN, JJ.
-------------------------------
M.F.A.NO.193 OF 2005 (E)
-----------------------------------
Dated this the 26th day of September, 2008
J U D G M E N T
KOSHY,J.
This appeal is filed against an order passed
in O.P(M.H.A.).No.1/2005 and I.A.No1/2005 in
O.P(M.H.A.).No.1/2005. Matter is not finally disposed of. In the
circumstances of the case, we direct the court below to dispose
of the matter as expeditiously as possible, and in any event,
within five months from the date of receipt of the copy of this
judgment. Meanwhile, status quo shall be maintained. Since the
parties are relatives, it is proper for the court below to try for a
settlement through mediation also. Appeal is disposed of
accordingly.
J.B.KOSHY, JUDGE
K.P.BALACHANDRAN, JUDGE
prp
J.B.KOSHY & K.P.BALACHANDRAN, JJ.
——————————————————–
M.F.A.NO. OF 2006 ()
———————————————————
J U D G M E N T
———————————————————
26th September, 2008