IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33168 of 2009(O)
1. AIZHA SALAHUDEEN, AGED 46 YEARS,
... Petitioner
Vs
1. SAFARA BEEVI, AGED 51 YEARS,
... Respondent
For Petitioner :SRI.S.RAJEEV
For Respondent : No Appearance
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :03/12/2009
O R D E R
S.S.SATHEESACHANDRAN, J.
----------------------------------------
W.P.(C).No.33168 OF 2009
--------------------------------
Dated this the 3rd day of December 2009
----------------------------------------------------------
JUDGMENT
Petitioner is the decree holder/plaintiff in
O.S No.231 of 1999 on the file of Munsiff Court, Haripad.
Suit was one for specific performance of a contract over the
plaint schedule property. Suit was decreed in favour of the
plaintiff. Pursuant to the decree, on receipt of the balance
sale consideration, a sale deed was executed in favour of
the decree holder. When he proceeded for delivery of the
property, that being obstructed to by a stranger, an
application was filed for removal of that obstruction. The
learned Munsiff after conducting inquiry allowed that
application. That order has been challenged by the
respondent/obstructer filing an appeal as A.S No. 1190 of
2009 before the Additional District Court II, Mavelikkara.
The limited relief canvassed by the petitioner in the writ
petition is for issue of a writ/direction/order to the Additional
District Judge before whom the appeal is pending for its
expeditious disposal.
W.P.(C).No.33168 OF 2009 Page numbers
2. Having regard to the relief canvassed, a report
was called for from the learned District Judge. It is reported
that service is complete and that the appeal can be disposed
of at an early date. Considering the submissions made and
taking note of the report, the learned Additional District
Judge is directed to hear and dispose the appeal as
expeditiously as possible at any rate before the closing of
the courts for mid summer vacation in 2010. Subject to the
above observations, the writ petition is disposed.
Sd/-
S.S.SATHEESACHANDRAN,
JUDGE
//TRUE COPY//
vdv P.A TO JUDGE