High Court Madras High Court

Mrs.Kokila vs R.Durairaj on 8 April, 2010

Madras High Court
Mrs.Kokila vs R.Durairaj on 8 April, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED: 08-04-2010

CORAM

THE HON'BLE MR.JUSTICE M.JAICHANDREN 

C.R.P.(PD) No.786 of 2010

Mrs.Kokila								.. Petitioner 

Versus

R.Durairaj								.. Respondent


PRAYER: Petition filed under Article 227 of the Constitution of India, seeking to issue a direction directing the learned X Judge, Court of Small Causes (Rent Controller) to dispose of the petition in R.C.O.P.No.1035 of 2006, within the time fixed by this Hon'ble Court by allowing this Civil Revision Petition. 

	   	For Petitioner :	Mr. L.Baskar
		For Respondent : No Appearance

O R D E R

This Civil Revision Petition has been filed praying that this Court may be pleased to direct the learned X Judge, Court of Small Causes (Rent Controller) to dispose of the petition, in R.C.O.P.No.1035 of 2006, within the time frame fixed by this Court.

M.JAICHANDREN J.

2. Heard the learned counsel appearing for the petitioner. There is no appearance on behalf of the respondent.

3. In view of the averments filed in support of the petition, the learned X Judge, Court of Small Causes (Rent Controller), is directed to hear and dispose of R.C.O.P.No.1035 of 2006, on merits and in accordance with law, as expeditiously as possible, not later than six months from the date of receipt of a copy of this order. Accordingly, the Civil Revision Petition stands allowed. No costs.

Index:Yes/No 08-04-2010
Internet:Yes/No
csh

C.R.P.(PD) No.786 of 2010