IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 7564 of 2007(A)
1. V.MOHAMMED SHERIFF, S/O.MOHAMMEDKUTTY
... Petitioner
Vs
1. PALAPETTY MOHAMMED,S/O.ALAVI,
... Respondent
For Petitioner :SRI.T.KRISHNAN UNNI
For Respondent : No Appearance
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :07/03/2007
O R D E R
K.P.BALACHANDRAN, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)NO.7564 OF 2007
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 7th day of March 2007
JUDGMENT
The petitioner is the appellant in A.S.38/04 on the file of
the Additional District Court (Fast Track No.III), Manjeri. It is
submitted that the said appeal is filed challenging the money
decree passed against the petitioner in O.S.190/01 on the file of
the Munsiff’s Court, Parappanangadi but that proceedings in
execution are being continued; that though appeal is ripe for
hearing the court below is not taking up the appeal for hearing
despite request made in that behalf. In view of the submissions
so made, I am of the view that appropriate directions can be
given in the matter the appeal being one of the year 2004.
2. In the result, I dispose of this writ petition directing the
Additional District Court (Fast Track No.III), Manjeri to dispose
of A.S.38/04 on the file of this court as expeditiously as possible
and in any event within two months from the date on which a
copy of this judgment is received by him provided the appeal is
ripe for hearing. The petitioner is at liberty to produce a copy of
W.P.(C)NO.7564 OF 2007
2
this judgment before the Additional District Judge to enable him
to comply with the above directions without fail.
Writ petition is disposed of as above.
K.P.BALACHANDRAN, JUDGE
jes