High Court Kerala High Court

Devika Rani vs Renuka Rani on 7 June, 2007

Kerala High Court
Devika Rani vs Renuka Rani on 7 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 17513 of 2007(I)


1. DEVIKA RANI, AGED 45,
                      ...  Petitioner

                        Vs



1. RENUKA RANI, ARADHANA,
                       ...       Respondent

2. CHEMPAKAVALLY,

3. T.R.RAJKUMAR, CHITRALAYAM,

                For Petitioner  :SRI.VARGHESE KURIAKOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :07/06/2007

 O R D E R
                                   M.N.KRISHNAN, J.

                         -----------------------------

                               WP(C)No. 17513 OF 2007 I

                         -----------------------------

                    Dated this the 7th June, 2007.



                                          JUDGMENT

This writ petition is filed seeking a direction to the

Subordinate Judge’s Court, Kottarakkara to dispose of

O.S.42/03 pending before it within a time frame. A

perusal of the writ petition would reveal that there was a

direction by this Court to dispose of the matter one year

back within a period of three months and the suit was

dismissed for default and thereafter restoration

application was filed which was kept pending for some

months and ultimately restored. Now the writ petitioner

apprehends further delay in disposal of the case. Since

the matter was once listed for trial and dismissed for

default, it is clear that it would have ripened for trial

at that stage. Taking note of the direction of this Court

for an expeditious disposal it is the duty of the court

below to dispose it at the earliest. Therefore, the writ

petition is allowed and the Subordinate Judge, Kottarakkara

is directed to dispose of O.S.42/2003 pending before it

within a time frame of three months.

M.N.KRISHNAN

Judge

jj