High Court Kerala High Court

Muraleedharan vs Vasudevan Nair on 27 September, 2010

Kerala High Court
Muraleedharan vs Vasudevan Nair on 27 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP(C).No. 68 of 2010(O)


1. MURALEEDHARAN,
                      ...  Petitioner

                        Vs



1. VASUDEVAN NAIR, S/O.NARAYANAN NAIR,
                       ...       Respondent

2. SUDEV V.NAIR,

                For Petitioner  :SRI.P.B.KRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :27/09/2010

 O R D E R
                   THOMAS P JOSEPH, J.

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

                      O.P(C).No.68 of 2010

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

             Dated this 27th day of September, 2010

                            JUDGMENT

Petitioner is the plaintiff in O.S.No.386 of 2009 of the court

of learned Munsiff, Muvattupuzha. That is a suit for declaration

and injunction filed by petitioner. There was an order for

maintenance of status quo issued by the learned Munsiff. Later,

alleging that the order was violated petitioner filed Ext.P2,

application for restoring possession of the property. Evidence

was recorded on that application but, no orders was passed.

Learned counsel states that since no orders are passed on Ext.P2,

application, petitioner is being put to difficulties. It is also stated

that Ext.P2, application is posted for orders from time to time.

Having regard to the circumstances stated learned Munsiff is

directed to dispose of Ext.P2, application as early as possible.

Original petition is disposed of as above.

(THOMAS P JOSEPH, JUDGE)

Sbna/-