Kerala High Court
Santhosh Erali vs Yesodha on 18 December, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 37502 of 2007(M)
1. SANTHOSH ERALI, S/O. CHANDRAN,
... Petitioner
Vs
1. YESODHA, W/O. KANARAKUTTY,
... Respondent
2. CHANDRAN, S/O. UNNEERI,
3. K.M. PREMALATHA,
4. N.V. DEVI, D/O.LAKSHMI ALIAS KUTTILA,
5. T. USHA KUMARI,
6. BABU, S/O. LAKSHMI ALIAS KUTTILA,
For Petitioner :SRI.K.A.SALIL NARAYANAN
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :18/12/2007
O R D E R
M.N.KRISHNAN, J.
--------------------------
W.P.(C). NO. 37502 OF 2007
---------------------
Dated this the 18thday of December, 2007
J U D G M E N T
This writ petition is filed with a prayer to the Munsiff,
Kozhikode IA to consider and dispose of I.A. 4059/07 in O.S. 634/06
within a time frame. The said application is filed for the purpose of
sending the disputed signature for comparison. The petition has
been filed on 26.9.07. Petitioner also moved another application for
expeditious disposal of the same. Since, so far no orders have been
passed, I direct the learned Munsiff to consider and pass appropriate
orders on I.A. 4059/07 in O.S. 634/06 on or before 25.1.08.
The writ petition is disposed of accordingly.
M.N.KRISHNAN, JUDGE
vps