IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27706 of 2008(W)
1. SHERLY, W/O.GEORGE, AGED 39 YEARS,
... Petitioner
Vs
1. THE MANAGER, STATE BANK OF INDIA,
... Respondent
2. JEREESH, S/O.GEORGE, AGED 21 YEARS,
For Petitioner :SRI.A.M.BABU
For Respondent :SRI.K.K.CHANDRAN PILLAI
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :15/10/2008
O R D E R
M.N.KRISHNAN, J.
--------------------------
W.P.(C). No. 27706 OF 2008
---------------------
Dated this the 15thday of October, 2008
JUDGMENT
Perused the writ petition. The prayer in the writ petition is for an
urgent disposal of O.S. 722/07 on the file of the Munsiff, Irinjalakuda.
2. It appears the grievance of the writ petitioner is that unless
the matter is decided, she will not be able to realise the amount. The suit
is one for declaration regarding death of her husband. The matter requires
urgent consideration. But it may not be proper on the part of this court to
grant a direction to the court below to dispose of a 2007 matter without
understanding the workload of that court.
Therefore, I dispose of the writ petition with a permission to the
writ petitioner to move an application for early trial before the lower court.
The said court shall consider the request sympathetically, after issuing
notice to the other side, and pass appropriate orders including any other
applications which are pending.
M.N.KRISHNAN, JUDGE
vps
2