IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1632 of 2009(T)
1. G.SOMARAJAN, S/O.GOPALAN, AGED 48 YEARS,
... Petitioner
Vs
1. THE OASIS APARTMENT OWNERS ASSOCIATION,
... Respondent
For Petitioner :SRI.C.P.PEETHAMBARAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :15/01/2009
O R D E R
K.P.BALACHANDRAN, J.
------------------------------------------------
W. P. C. No.1632 of 2009
------------------------------------------------
Dated this the 15th day of January, 2009
JUDGMENT
Report received from the Munsiff’s
Court, Kannur shows that the delay in disposal
of I.A.3347/08 filed on 29/09/08 is for the
reason that it was posted before the Adalath
on 29/10/08 and 05/11/08 on the request of the
parties and further before the Mega Adalath on
10/12/08 and that it came back to court for
consideration as the parties could not come to
any settlement and that the I.A. now stands
posted to 24/01/08. The Munsiff has reported
that the I.A. can be disposed of in one month.
Hence, with the direction to dispose of
I.A.3347/08 in O.S.443/08 positively within
one month from today, I dispose of this Writ
Petition. The petitioner is directed to
produce a copy of this judgment before the
Munsiff at the earliest so as to enable him to
W. P. C. No.1632 of 2009 -2-
comply with the above direction.
Issue copy of this judgment to the
counsel for the petitioner urgently.
K.P.BALACHANDRAN,
JUDGE
kns/-