High Court Kerala High Court

James Keemattathil vs Abdul Aziz on 2 June, 2010

Kerala High Court
James Keemattathil vs Abdul Aziz on 2 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17043 of 2010(O)


1. JAMES KEEMATTATHIL, S/O.VARGHESE,
                      ...  Petitioner

                        Vs



1. ABDUL AZIZ, S/O.HAMSA, AGED 52 YEARS,\
                       ...       Respondent

                For Petitioner  :SRI.S.SREEKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :02/06/2010

 O R D E R
                             THOMAS P. JOSEPH, J.
                            --------------------------------------
                            W.P.(C) No.17043 of 2010
                            --------------------------------------
                      Dated this the 2nd day of June, 2010.

                                      JUDGMENT

Writ petitioner is the plaintiff in O.S.No.145 of 2007 of the court of

learned Sub Judge, Manjeri filed for recovery of possession of plaint C schedule

on the strength of tile. According to the petitioner there are yielding rubber trees

in plaint C schedule which is being subjected to slaughter tapping by respondent

applying chemicals for rubber trees. Petitioner filed Exts.P3 and P4, applications

seeking injunction against such activities of the respondent. In the meantime,

Advocate Commissioner has reported about slaughter tapping in plaint C

schedule. Grievance of petitioner is that Exts.P3 and P4, applications are not

being disposed of inspite of request. Having regard to urgency of matter pleaded

by petitioner I direct learned Sub Judge, Manjeri to dispose of Exts.P3 and P4,

applications as early as possible giving priority.

Writ Petition is disposed of with the above direction.

THOMAS P.JOSEPH,
Judge.

cks