High Court Kerala High Court

Vamadevan vs Sreedharan on 28 November, 2006

Kerala High Court
Vamadevan vs Sreedharan on 28 November, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 34417 of 2003(V)


1. VAMADEVAN, S/O. NARAYANAN,
                      ...  Petitioner

                        Vs



1. SREEDHARAN, S/O. RAMANKUTTY,
                       ...       Respondent

2. CHANDRAMOHAN, S/O. SREEDHARAN,

3. REMA, D/O.DIVAKARAN, KANNAN BHAVAN,

                For Petitioner  :SRI.C.R.SIVAKUMAR

                For Respondent  :SRI.M.R.RAJESH

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :28/11/2006

 O R D E R
                              KURIAN JOSEPH, J.

                       -----------------------------------------

                           W.P(C)No.34417  of  2003

                       -----------------------------------------

                Dated this the 28th  day of  November, 2006


                                    JUDGMENT

The writ petition is filed with the following prayers:-

1. To issue a writ of mandamus or any other

appropriate writ order or direction directing the Hon’ble

Munsiff Court, Varkala to remove the O.S.No.36/98 from

the provisional list scheduled on 5-11-2003.

2. To issue a writ of mandamus or any other

appropriate writ, order or direction directing the Munsiff

Court, Varkala to give appropriate order for completing

the work entrusted by the court below to the advocate

commissioner and the Village Officer.

In case the suit has not been disposed of there will be a direction to the

Munsiff Court, Varkala to dispose of O.S.No.36/1998 within a period

of four months from the date of receipt of a copy of this judgment. In

case the advocate commissioner files a report the same shall also be

duly considered by the court.

The writ petition is disposed of as above.

(KURIAN JOSEPH, JUDGE)

ahg.