IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2933 of 2010(R)
1. IDIYANGARA PALLI PARIPALANA COMMITTEE,
... Petitioner
Vs
1. KOSANI VEETTIL THITHIBI, AGED 67
... Respondent
2. S.V.IMBICHIPATHUMABI, AGED 88 YEARS,
3. K.V.ABDUL KHADER, AGED 48 YEARS,
4. K.V.ZULFIKAR, AGED 45 YEARS,
5. K.V.FATHIMA, AGED 42 YEARS,
6. K.V.JASMINE, AGED 32 YEARS,
For Petitioner :SRI.ESM.KABEER
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :02/02/2010
O R D E R
PIUS C. KURIAKOSE &
C. K. ABDUL REHIM, JJ.
------------------------------------------------
W. P. C. No.2933 of 2010
------------------------------------------------
Dated this the 2nd day of February, 2010
JUDGMENT
Pius C. Kuriakose, J
This Writ Petition under Article 227 of the
Constitution is filed by the second respondent in
Ext.P3 O.P. pending before the Wakf Tribunal,
Kozhikode seeking inter alia the following prayers:-
“(i) To call for the records relating to
Ext.P1 to P6 and to issue a writ of
mandamus directing the Wakf Tribunal,
Kozhikode to pass orders on Ext.P4
I.A.669/09 without any delay.
(ii) To issue any writ, order or
direction directing the Wakf Tribunal,
Kozhikode to dispose of Ext.P3 petition as
expeditiously as possible.”
On considering the Writ Petition for admission,
we directed the Registrar (Judicial) to find out from
the learned Tribunal as to what is the reason for the
W. P. C. No.2933 of 2010 -2-
delay in passing orders on Ext.P4 I.A. despite the
arguments being over long ago and also as to when it
would be possible for the learned Tribunal to finally
dispose of Ext.P3. Pursuant to that the learned
Tribunal has sent a letter and on going through the
letter, we find that the learned Tribunal has stated
that it will be possible to dispose of both Ext.P3 O.P
and Ext.P4 I.A. the arguments of which are already
over, within ten days. In view of the letter of the
learned Tribunal, we dispose of the Writ Petition
directing the Wakf Tribunal, Kozhikode to pass final
orders on both Exts.P3 and P4, at the earliest, and at
any rate, on or before 10/02/2010.
PIUS C. KURIAKOSE
JUDGE
C. K. ABDUL REHIM
JUDGE
kns/-