High Court Kerala High Court

Anchila Antony vs Anzar.A. on 29 May, 2009

Kerala High Court
Anchila Antony vs Anzar.A. on 29 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14753 of 2009(O)


1. ANCHILA ANTONY, AGED 64 YEARS,
                      ...  Petitioner

                        Vs



1. ANZAR.A., S/O.ABDUL AZEEZ,
                       ...       Respondent

2. MARY BRUNO, W/O.CARLOSE BRUNO,

                For Petitioner  :SRI.C.K.JAYAKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :29/05/2009

 O R D E R
                      V. RAMKUMAR , J.
             .......................................................
                      W.P.(C) No. 14753                   of 2009
             ........................................................
            Dated this the 29th day of May, 2009.

                             JUDGMENT

Petitioner who is the first respondent in A.S. 272 of

2008 pending before the III Addl. District Court,

Kollam seeks a direction to that court for an expeditious

disposal of the said suit. According to the petitioner,

he obtained a decree in the year 1988 in O.S. 88/1986

and the above appeal have been preferred against the

said decree and on account of the pendency of the

appeal he is unable to reap the fruits of the said decree.

The fact that the petitioner obtained a decree in the

year 1988 and he has not been able to enjoy the fruits

of the decree even after 20 years is certainly a ground

in support of the petitioner’s claim. Accordingly this

Writ Petition is disposed of directing the District court,

L.A.A. No. 443 of 2009 -:2:-

Kollam to dispose of A.S. No. 272/08 expeditiously and

at any rate within six months of receipt of a copy of

this judgment provided the said appeals are ripe for

hearing after service of summons to the respondents.

This Writ Petition is disposed of as above.

Dated this the 29th day of May, 2009.

Sd/-V. RAMKUMAR, JUDGE.

Ani/

/true copy/