IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP.No. 86 of 2003()
1. THANKACHAN, S/O.JOSEPH,
... Petitioner
2. JOSE, S/O. CHACKO,
3. MICHAEL, S/O. ANTONY,
4. SHIBU, S/O. MATHEW,
5. CHERVARAN, S/O. KADAKKARA,
6. MOOKKEN, S/O. MUTHURAJ,
7. VELANKANNI, S/O. CHETTIAR,
8. BABU, S/O. JOSEPH,
9. MUTHUPANDI, S/O. CHELLAKKANI,
10. ASHOKAN, S/O. CHETTIAR,
Vs
1. STATE OF KERALA,
... Respondent
2. DIVISIONAL FOREST OFFICER,
3. THE FOREST RANGE OFFICER, DEVIKULAM.
4. THE TAHSILDAR, TALUK OFFICE,
5. THE VILLAGE OFFICER,
For Petitioner :SRI.MOHAN JACOB GEORGE
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :29/05/2008
O R D E R
HARUN-UL-RASHID, J.
--------------------------------------------
C.R.P. NO. 86 OF 2003
--------------------------------------------
Dated this the 29th day of May, 2008
ORDER
The order passed in I.A. No.2224 of 2001 in O.S. No.349 of 2001 on
the file of the Munsiff’s Court, Devikulam is under challenge in this
revision. When the matter came up for hearing, learned counsel appearing
for the revision petitioners submitted that the suit is pending for the last
several years and seeks a direction for expeditious disposal of the suit. In
the above circumstances, there will be a direction to the Munsiff’s Court,
Devikulam to dispose of the suit, O.S. No.349 of 2001 within a period of
six months from the date of receipt of a copy of this order, untrammelled
by the observations and findings contained in the orders in I.A.No.2224 of
2001 of the Munsiff’s Court, Devikulam and C.M.A. No.6 of 2002 of the
Sub Court, Kattappana.
The Civil Revision Petition is disposed of as above. There will be
no order as to costs.
(HARUN-UL-RASHID, JUDGE)
sp/
2
HAURN-UL-RASHID, J.
C.R.P. NO. 86/2003
O R D E R
29th MAY, 2008