IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 26.11.2008
CORAM
THE HONOURABLE MR.JUSTICE M.VENUGOPAL
C.R.P.PD.Nos.3931 and 3932 of 2008
1.Gopalappa
2.Harish
3.Uma ... Petitioners in
both revisions
Vs
1. The State
Government of Tamil Nadu
rep by its District Collector
Krishnagiri
2. The Revenue Divisional Officer,
Sub Collector Office
Hosur Town and Taluk
Krishnagiri District
3. The Tahsildar
Taluk Office,Hosur Taluk
4. The Deputy Tahsildar
Taluk Office, Hosur
5. The Village Administrative Officer
Kothakondapally Taraff
Hosur Taluk, Krishnagiri District
6. The Revenue Inspector
Mathigiri, Hosur Taluk
7. The Firka Surveyor
Mathigiri, Hosur Taluk
8. The Superintendent of Police
Krishnagiri District
9. The Sub Inspector of Police
Mathigiri Police Station
Hosur Taluk
10. The Inspector of Police,
Mathigiri Circle
SIPCOT Police Station, Hosur Taluk ... Respondents in
both revisions
These Civil Revision Petitions are filed under Article 227 of the Constitution of India,seeking for a direction, to direct the learned District Munsif, Hosur,to dispose of the I.A.No.825 of 2007 in O.S.No.346 of 2007 and I.A.No 824 of 2007 in O.S.No.346 of 2007 respectively .
For Petitioners : Mr.V.Raghavachari C O M M O N O R D E R
The revision petitioners/petitioners/plaintiffs have filed these present civil revision petitions praying for a direction to be issued to the learned District Munsif, Hosur to dispose of I.A.No.825 of 2007 in O.S.No.346 of 2007 and I.A.No.824 of 2007 in O.S.No.346 of 2007 respectively pending on his file at an early date.
2. The only grievance of the revision petitioners/petitioners/ plaintiffs is that these two I.A.Nos.825 of 2007 and 824 of 2007 respectively are adjourned to different dates from time to time by the trial Court and when the matter has come up for enquiry on 14.7.2008, the matter has since been adjourned to 17.12.2008 and therefore prays for an early disposal of the said two interlocutory applications viz., I.A.Nos.825 of 2007 and 824 of 2007.
3. Without going into the merits of the case and considering the fact that the said two I.A.Nos.825 of 2007 and 824 of 2007 respectively are pending for a long time from 11.10.2007 and taking note of the fact that interim applications filed by the parties are to be disposed off at a reasonable period of time, this Court, in the interest of justice, directs the trial Court to dispose of I.A.No. 825 of 2007 in O.S.NO.346 of 2007 and I.A.No.824 of 2007 in O.S.No.346 of 2007 respectively within a period of two weeks from the date of receipt of a copy of this order and to report the compliance to this Court. Accordingly, these civil revision petitions are disposed off in above terms. There shall be no order as to costs.
sg
To
The District Munsif,
Hosur