IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37639 of 2008(E)
1. PAULSON
... Petitioner
Vs
1. SANTHA AND ANOTHER
... Respondent
For Petitioner :SRI.K.B.MOHANDAS
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :19/12/2008
O R D E R
P.R.Raman &
T.R. Ramachandran Nair, JJ.
- - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No.37639 of 2008-E
- - - - -- - - - - - - - - - - - - - - - - - - - -
Dated this the 19th day of December, 2008.
JUDGMENT
Raman, J.
This writ petition is filed seeking for a direction for expeditious
disposal of E.P.No.740/2008 in a rent control matter. We have gone
through the averments made in the writ petition. We are satisfied that there
is no inordinate delay. The court is proceeding with the execution
application and now it is posted for objection. In the circumstances,a t this
stage it cannot be said that there is inordinate delay warranting any order to
be passed by this court exercising the power under Article 227 of the
Constitution of India. However, we notice that the Rent Control Petition
itself is of the year 1999 and therefore nine years have elapsed. In the
circumstances, we have no doubt in our mind that the court below will
expedite the execution application, so that the fruits of the decree is
obtained by the parties concerned.
Subject to the above observation, the writ petition is closed.
( P.R.Raman, Judge.)
(T.R. Ramachandran Nair, Judge.)