High Court Kerala High Court

Athulya Cricket Club … vs Idukki District Cricket … on 14 December, 2010

Kerala High Court
Athulya Cricket Club … vs Idukki District Cricket … on 14 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP(C).No. 1103 of 2010(O)


1. ATHULYA CRICKET CLUB (REG.NO.1-103/08),
                      ...  Petitioner

                        Vs



1. IDUKKI DISTRICT CRICKET ASSOCIATION,
                       ...       Respondent

2. DEVDHAR CRICKET CLUB (REG. NO.I-104/08),

                For Petitioner  :SRI.S.JAMES VINCENT

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :14/12/2010

 O R D E R
                            THOMAS P. JOSEPH, J.
                           --------------------------------------
                             O.P.(C) No.1103 of 2010
                           --------------------------------------
                  Dated this the 14th day of December, 2010.

                                     JUDGMENT

Heard counsel for petitioner.

2. A connected petition (O.P.(C) No.1099 of 2010) filed by defendant

Nos.1 and 2 in the very same proceeding has been disposed of by me at the

time of admission vide judgment dated December 10, 2010. In that judgment,

referring to the judgment of this Court in W.P.(C) No.20851 of 2008 and

R.P.No.877 of 2008 learned District Judge was directed to dispose of I.A.No.432

of 2008 as early as possible keeping in mind the directions issued in the said

judgment and order.

3. In this petition, request made by petitioner is for early disposal of

Ext.P2, application for injunction. Necessary direction regarding disposal of the

pending applications is already given in the judgment dated July 10, 2008 in

W.P.(C) No.20851 of 2008 and order dated August 19, 2008 in R.P.No.877 of

2008.

4. It is directed that in case the court finds that it has jurisdiction to

proceed with the matter (while deciding I.A.No.432 of 2008) learned District

Judge shall proceed to hear and dispose of Ext.P2, application for injunction as

OP(C) No.1103/2010

2

early as possible.

With the above direction this petition is closed.

THOMAS P.JOSEPH,
Judge.

cks