IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP(C).No. 939 of 2010(O)
1. BALACHANDRAN, S/O.LATE SHRI.VEERAN,
... Petitioner
Vs
1. RAGHAVAN NAIR, S/O.KUTTAPPAN NAIR @
... Respondent
2. SASI, S/O.RAGHAVAN NAIR,
3. SUNIL KUMAR, S/O.RAGHAVAN NAIR,
4. HARIDASAN, S/O.ACHUTHAN NAIR,
5. VELAYUDHAN, S/O.CHAMIKUTTY,
6. VENUGOPALAN @ THANKACHAN,
7. SINDHU, W/O.KARANGATH BABU,
8. THE SECRETARY,
For Petitioner :SMT.T.D.RAJALAKSHMI
For Respondent : No Appearance
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :01/12/2010
O R D E R
THOMAS P JOSEPH, J.
----------------------------------------
O.P(C).No.939 of 2010
---------------------------------------
Dated this 01st day of December, 2010
JUDGMENT
Plaintiff in O.S.No.110 of 2009 of the court of learned Munsiff
Magistrate, Mannarkkad is the petitioner before me seeking
direction to dispose of I.A.No.529 of 2009, an application for
temporary injunction where learned counsel submits, no interim
order has so far been granted. Petitioner sued respondents for a
decree for prohibitory injunction against blocking the flow of water
through plaint B schedule property and other reliefs. Learned
counsel submits that the Advocate Commissioner has submitted a
report but, in spite of that, I.A.No.529 of 2009 has not been
disposed of notwithstanding that there was an application for
advancing hearing of that application. Learned counsel submits
that since I.A.No.529 of 2009 is not so far disposed of petitioner is
being put to much difficulties. Having regard to the circumstances
stated, learned Munsiff Magistrate. Mannarkkad is directed to
dispose of I.A.No.529 of 2009 as early as possible.
This petition is disposed of with the above direction.
(THOMAS P JOSEPH, JUDGE)
Sbna/-