IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP(C).No. 1276 of 2010(O)
1. KUNJANNAM, AGED 83 YEARS,
... Petitioner
Vs
1. IQBAL AND COMPANY, HP DEALER KODAKARA,
... Respondent
For Petitioner :SMT.P.A.ANITHA
For Respondent : No Appearance
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :22/12/2010
O R D E R
THOMAS P JOSEPH, J.
----------------------------------------
O.P(C).No.1276 of 2010
---------------------------------------
Dated this 22nd day of December, 2010
JUDGMENT
Petitioner is the respondent in A.S.No.169 of 2010 of the
court of learned Sub Judge, Irinjalakkuda. The husband of
petitioner instituted O.S.No.1088 of 2001 for a decree for recovery
of possession. It is stated, respondent herein made an attempt to
get itself impleaded in the said suit as additional defendant which
was not permitted. Later the trial court passed a decree infavour
of the husband of petitioner. He expired. In the course of
execution of the decree, respondent filed a claim petition claiming
right over the property. Claim petition was dismissed against which
respondent filed A.S.No.169 of 2010. Petitioner states that she is a
widow aged about 83 years and that attempt of respondent is
somehow prolong execution of the decree. Petitioner therefore
wants an early disposal of the appeal or the application for stay
(I.A.No.4361 of 2010). Learned counsel requested that learned Sub
Judge may be directed to dispose of the appeal as early as possible.
2. Having regard to the circumstances stated, learned Sub
Judge is directed to dispose of the appeal as early as possible.
This petition is disposed of as above.
(THOMAS P JOSEPH, JUDGE)
Sbna/-