IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP(C).No. 1103 of 2010(O)
1. ATHULYA CRICKET CLUB (REG.NO.1-103/08),
... Petitioner
Vs
1. IDUKKI DISTRICT CRICKET ASSOCIATION,
... Respondent
2. DEVDHAR CRICKET CLUB (REG. NO.I-104/08),
For Petitioner :SRI.S.JAMES VINCENT
For Respondent : No Appearance
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :14/12/2010
O R D E R
THOMAS P. JOSEPH, J.
--------------------------------------
O.P.(C) No.1103 of 2010
--------------------------------------
Dated this the 14th day of December, 2010.
JUDGMENT
Heard counsel for petitioner.
2. A connected petition (O.P.(C) No.1099 of 2010) filed by defendant
Nos.1 and 2 in the very same proceeding has been disposed of by me at the
time of admission vide judgment dated December 10, 2010. In that judgment,
referring to the judgment of this Court in W.P.(C) No.20851 of 2008 and
R.P.No.877 of 2008 learned District Judge was directed to dispose of I.A.No.432
of 2008 as early as possible keeping in mind the directions issued in the said
judgment and order.
3. In this petition, request made by petitioner is for early disposal of
Ext.P2, application for injunction. Necessary direction regarding disposal of the
pending applications is already given in the judgment dated July 10, 2008 in
W.P.(C) No.20851 of 2008 and order dated August 19, 2008 in R.P.No.877 of
2008.
4. It is directed that in case the court finds that it has jurisdiction to
proceed with the matter (while deciding I.A.No.432 of 2008) learned District
Judge shall proceed to hear and dispose of Ext.P2, application for injunction as
OP(C) No.1103/2010
2
early as possible.
With the above direction this petition is closed.
THOMAS P.JOSEPH,
Judge.
cks