High Court Kerala High Court

Balachandran vs Raghavan Nair on 1 December, 2010

Kerala High Court
Balachandran vs Raghavan Nair on 1 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP(C).No. 939 of 2010(O)


1. BALACHANDRAN, S/O.LATE SHRI.VEERAN,
                      ...  Petitioner

                        Vs



1. RAGHAVAN NAIR, S/O.KUTTAPPAN NAIR @
                       ...       Respondent

2. SASI, S/O.RAGHAVAN NAIR,

3. SUNIL KUMAR, S/O.RAGHAVAN NAIR,

4. HARIDASAN, S/O.ACHUTHAN NAIR,

5. VELAYUDHAN, S/O.CHAMIKUTTY,

6. VENUGOPALAN @ THANKACHAN,

7. SINDHU, W/O.KARANGATH BABU,

8. THE SECRETARY,

                For Petitioner  :SMT.T.D.RAJALAKSHMI

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :01/12/2010

 O R D E R
                    THOMAS P JOSEPH, J.

                   ----------------------------------------

                       O.P(C).No.939 of 2010

                   ---------------------------------------

              Dated this 01st day of December, 2010

                             JUDGMENT

Plaintiff in O.S.No.110 of 2009 of the court of learned Munsiff

Magistrate, Mannarkkad is the petitioner before me seeking

direction to dispose of I.A.No.529 of 2009, an application for

temporary injunction where learned counsel submits, no interim

order has so far been granted. Petitioner sued respondents for a

decree for prohibitory injunction against blocking the flow of water

through plaint B schedule property and other reliefs. Learned

counsel submits that the Advocate Commissioner has submitted a

report but, in spite of that, I.A.No.529 of 2009 has not been

disposed of notwithstanding that there was an application for

advancing hearing of that application. Learned counsel submits

that since I.A.No.529 of 2009 is not so far disposed of petitioner is

being put to much difficulties. Having regard to the circumstances

stated, learned Munsiff Magistrate. Mannarkkad is directed to

dispose of I.A.No.529 of 2009 as early as possible.

This petition is disposed of with the above direction.

(THOMAS P JOSEPH, JUDGE)
Sbna/-