High Court Kerala High Court

Jabbar vs Safarulla on 16 September, 2010

Kerala High Court
Jabbar vs Safarulla on 16 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28648 of 2010(O)


1. JABBAR, S/O.IBRAHIM,
                      ...  Petitioner

                        Vs



1. SAFARULLA, S/O.ABDUL HAMEED,
                       ...       Respondent

2. MOHAMMED ILLYAS, S/O.ABDUL KHADER,

3. THAJUDEEN, S/O.ABDUL MAJEED,

4. RAMLA BEEVI, W/O.LATE ABDUL MAJEED,

                For Petitioner  :SRI.R.ANILKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :16/09/2010

 O R D E R
                   THOMAS P JOSEPH, J.

                  ----------------------------------------

                     W.P.C.No.28648 of 2010

                  ---------------------------------------

             Dated this 16th day of September, 2010

                            JUDGMENT

Petitioner is respondent No.4 in A.S.Nos.9 and 11 of 2005 of

the court of learned Sub Judge, Attingal. Those appeals are in

challenge of judgment and decree in O.S.Nos.65 and 361 of 1997.

Petitioner claims to have purchased the property as per sale deed

No.3455 of 2006 executed by the legal heirs of Pathummakunju

who died on 16-05-2005. Petitioner seeks an early disposal of the

appeals. Learned counsel states that the appeals were presented in

the year, 2005 and is pending disposal even now. Pendancy of the

appeals cast cloud on title of petitioner on the disputed property

and hence he is not able to freely enjoy the property. Having

regard to the circumstances stated, learned Sub Judge, Attingal is

directed to dispose of the appeals, A.S.Nos.9 and 11 of 2005 as

early as possible.

Writ petition is disposed of as above.

(THOMAS P JOSEPH, JUDGE)

Sbna/-

True Copy

P.A to Judge