High Court Kerala High Court

Abdul Rahiman Sahib vs George Antony on 29 September, 2010

Kerala High Court
Abdul Rahiman Sahib vs George Antony on 29 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP(C).No. 97 of 2010(O)


1. ABDUL RAHIMAN SAHIB, S/O.AHAMMED,
                      ...  Petitioner

                        Vs



1. GEORGE ANTONY, AGED 35 YEARS,
                       ...       Respondent

2. MATHEW ANTONY, AGED 35 YEARS,

3. SHINY, AGED 27 YEARS, S/O.TOMY ANTONY,

4. VINCENT ANTONY, AGED 26 YEARS,

                For Petitioner  :SRI.JACOB SEBASTIAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :29/09/2010

 O R D E R
                             THOMAS P. JOSEPH, J.
                           --------------------------------------
                              O.P.(C) No.97 of 2010
                           --------------------------------------
                   Dated this the 29th day of September, 2010.

                                     JUDGMENT

Petitioner is the owner of a quarry . When quarrying operations were

about to start respondents filed O.S.No.214 of 1998 for a decree for prohibitory

injunction and the learned Munsiff-Magistrate, Mannarkkad passed an interim

order of injunction which is in force even now. Learned counsel states that even

after lapse of nine years the Advocate Commissioner has not submitted his

report and it is being prolonged for one reason or the other. Since petitioner is

suffering huge loss on account of order of injunction he filed I.A.No.211 of 2010

for early disposal of suit. But that application is also being adjourned from time

to time. That causes substantial injury to the petitioner. Hence this petition

seeking a direction for early disposal of the suit.

2. It is seen that the suit is filed in the year 1998 and petitioner is

suffering an order of temporary injunction. The suit is required to be disposed of

at the earliest. Learned Munsiff shall issue necessary directions to the

Commissioner to submit the report at the earliest if it is not already submitted.

Having regard to the facts stated learned Munsiff-Magistrate is directed to

expedite the trial and disposal of the suit giving it top priority without waiting for

any direction for time bound disposal.

(OP(C) No.97/2010

2

Resultantly this Original Petition is disposed of with the above direction.

THOMAS P.JOSEPH,
Judge.

cks