High Court Kerala High Court

C.Varghese vs Thankamma 2 Anna Maria on 24 August, 2009

Kerala High Court
C.Varghese vs Thankamma 2 Anna Maria on 24 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23277 of 2009(O)


1. C.VARGHESE,MUTTATHIL VEEDU,PIRAVANTHUR,
                      ...  Petitioner

                        Vs



1. THANKAMMA 2 ANNA MARIA,MUTTATHIL VEEDU,
                       ...       Respondent

2. M.THANKACHAN,MUTTENTHIL VEEDU,ALLIMUKKU,

3. MATHEW,(SAJAN),MUTTATHIL VEEDU,

4. JOHNSON,MUTTATHIL VEEDU,ALIMUKKU,

5. ALICE,MUTTATHIL VEEDU,ALIMUKKU,

6. LALI,MUTTATHIL VEEDU,ALIMUKKU,

7. V.MATHEWKUTTY,S/O.C.VARGHESE,MUTTATHIL

                For Petitioner  :SRI.B.MOHANLAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :24/08/2009

 O R D E R
            S.S.SATHEESACHANDRAN, J.
          -----------------------------
            W.P.(C).No.23277 OF 2009
           --------------------------
     Dated this the 24th day of August 2009
     -------------------------------------


                     JUDGMENT

The writ petition is filed seeking the

following reliefs.

i) To direct the Subordinate Court,

Kottarakara to dispose of A.S No.193/2004 within a

stipulated time as directed by this Hon’ble Court.

ii) To direct the Subordinate Court,

Kottarakara to dispose of A.S No.193/2004 within a

stipulated time as directed by this Hon’ble Court

by giving preference to the petitioner as a senior

citizen.

W.P.(C).No.23277 OF 2009 Page numbers

iii) To issue such other reliefs as this

Hon’ble Court may deem fit and proper in the

circumstances of the case.

2. Petitioner is the first respondent in

A.S No.193/2004 on the file of the Sub Court,

Kottarakara. Respondents 1 to 6 are the legal

heirs of the original plaintiff in the above suit

which was one for declaration of title, possession

and injunction. Suit was dismissed. But, the

counter claim raised by the first defendant /

petitioner in his written statement was decreed.

The appeal has been preferred by respondents 3 to 6

challenging the dismissal of the suit and decreeing

of the counter claim. Petitioner claiming to be a

senior citizen seeks an early disposal of the

appeal by issuance of appropriate orders /

directions from this court to the court below,

invoking the supervisory jurisdiction vested with

this court under Article 227 of the Constitution of

India.

W.P.(C).No.23277 OF 2009 Page numbers

3. I heard the learned counsel for the

petitioner. Having regard to the submissions made

and taking note of the facts and circumstances

presented, I find no notice to the respondents is

necessary, and it is dispensed with. A report was

called from the court below to examine whether

service is complete in appeal, and, if so, the time

required for its disposal. The learned Sub Judge

has submitted a report. After perusing the report,

I find, an early disposal within a time frame fixed

by this court can be ordered as the appeal is now

ready for hearing and disposal. The court below is

directed to dispose the appeal expeditiously giving

it top priority in hearing, at any rate, before the

closing of the courts for Christmas vacation.

Subject to the above direction, writ petition is

closed.

Sd/-

                                   S.S.SATHEESACHANDRAN,
                                           JUDGE
                     //TRUE COPY//

vdv                                    P.A TO JUDGE