High Court Kerala High Court

P.K.Prathapan vs Babu on 16 November, 2009

Kerala High Court
P.K.Prathapan vs Babu on 16 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32714 of 2009(H)


1. P.K.PRATHAPAN, S/O.PARAYIL KOCHURAMAN,
                      ...  Petitioner

                        Vs



1. BABU, S/O.ARIKKATTU PAPPU,
                       ...       Respondent

                For Petitioner  :SRI.VINOD MADHAVAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :16/11/2009

 O R D E R
        PIUS C.KURIAKOSE & K.SURENDRA MOHAN, JJ.
                      ------------------------
        W.P.(C).Nos. 32680, 32685 & 32714 OF 2009
                      ------------------------

             Dated this the 16th day of November, 2009


                            JUDGMENT

Pius C.Kuriakose, J.

These writ petitions are filed by the landlord requesting that

RCA Nos.100/08, 102/08 & 104/2008 preferred by him to the

Rent Control Appellate Authority, Thrissur be directed to be

heard and disposed of on an early date. The Rent Control

Petitions filed by the petitioner in respect of three rooms in a

larger building belonging to him on various grounds were

dismissed by the Rent Control Court, Chalakkudy by a common

judgment. According to the petitioner, the Rent Control Appeals

were preferred by him as early as on 20th December, 2008 and

despite the lapse of about one year, the RCAs have not been

disposed of yet.

2. We have very reliable information that consequent on the

notification of the Motor Accidents Claims Tribunal, Irinjalakuda

as an Additional District and Session Judge – cum – Rent Control

Appellate Authority, the Rent Control Appeals (RCA

WPC.Nos.32685/2009 & others 2

Nos.100/2008,102/08 & 104/2008) preferred by the petitioner

before the Rent Control Appellate Authority, Thrissur, have been

made over to the Additional District and Session Judge cum

Rent Control Appellate Authority, Irinjalakuda. Under the above

circumstances, direction regarding expeditious disposal of the

appeals are to be given to the Rent Control Appellate Authority,

Irinjalakuda. The learned counsel for the petitioner Sri. Vinod

Madhavan is not in a position to inform as to whether the

appeals have been renumbered by the Appellate Authority,

Irinjalakuda. Under the above circumstances, we are inclined to

dispose of these writ petitions issuing the following directions;

The Rent Control Appellate

Authority ( Additional District & Session

Court, Irinjalakuda), is directed to

register RCA Nos.100/2008, 102/2008

and 104/2008 of the Rent Control

Appellate Authority, Thrissur on its files

as soon as the records relating to the

RCAs are received on transfer from

Thrissur and to ensure that all the three

WPC.Nos.32685/2009 & others 3

RCAs are disposed of early and at any

rate within three months of receiving

the records relating to the RCAs from

the Thrissur Court.

It is needless to mention that disposal of the RCAs by the

Appellate Authority, Irinjalakuda should be in accordance with

law.

PIUS C.KURIAKOSE,JUDGE

K.SURENDRA MOHAN, JUDGE
dpk