IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14753 of 2009(O)
1. ANCHILA ANTONY, AGED 64 YEARS,
... Petitioner
Vs
1. ANZAR.A., S/O.ABDUL AZEEZ,
... Respondent
2. MARY BRUNO, W/O.CARLOSE BRUNO,
For Petitioner :SRI.C.K.JAYAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :29/05/2009
O R D E R
V. RAMKUMAR , J.
.......................................................
W.P.(C) No. 14753 of 2009
........................................................
Dated this the 29th day of May, 2009.
JUDGMENT
Petitioner who is the first respondent in A.S. 272 of
2008 pending before the III Addl. District Court,
Kollam seeks a direction to that court for an expeditious
disposal of the said suit. According to the petitioner,
he obtained a decree in the year 1988 in O.S. 88/1986
and the above appeal have been preferred against the
said decree and on account of the pendency of the
appeal he is unable to reap the fruits of the said decree.
The fact that the petitioner obtained a decree in the
year 1988 and he has not been able to enjoy the fruits
of the decree even after 20 years is certainly a ground
in support of the petitioner’s claim. Accordingly this
Writ Petition is disposed of directing the District court,
L.A.A. No. 443 of 2009 -:2:-
Kollam to dispose of A.S. No. 272/08 expeditiously and
at any rate within six months of receipt of a copy of
this judgment provided the said appeals are ripe for
hearing after service of summons to the respondents.
This Writ Petition is disposed of as above.
Dated this the 29th day of May, 2009.
Sd/-V. RAMKUMAR, JUDGE.
Ani/
/true copy/