High Court Madras High Court

Gopalappa vs The State on 26 November, 2008

Madras High Court
Gopalappa vs The State on 26 November, 2008
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED:  26.11.2008
CORAM

THE HONOURABLE MR.JUSTICE M.VENUGOPAL

	             C.R.P.PD.Nos.3931 and 3932 of 2008
1.Gopalappa
2.Harish
3.Uma						     ... Petitioners in
								 both revisions
Vs
1.  The State 
    Government of Tamil Nadu
     rep by its District Collector
     Krishnagiri
2.  The Revenue Divisional Officer,
     Sub Collector Office
     Hosur Town and Taluk
     Krishnagiri District
3.  The Tahsildar
     Taluk Office,Hosur Taluk
4.  The Deputy Tahsildar
     Taluk Office, Hosur 
5.  The Village Administrative Officer
     Kothakondapally Taraff
     Hosur Taluk, Krishnagiri District
6.  The Revenue Inspector
     Mathigiri, Hosur Taluk
7.  The Firka Surveyor
     Mathigiri, Hosur Taluk
8.  The Superintendent of Police
     Krishnagiri District
9.  The Sub Inspector of Police
     Mathigiri Police Station
     Hosur Taluk
10. The Inspector of Police,
     Mathigiri Circle
     SIPCOT Police Station, Hosur Taluk		   ... Respondents in

both revisions

These Civil Revision Petitions are filed under Article 227 of the Constitution of India,seeking for a direction, to direct the learned District Munsif, Hosur,to dispose of the I.A.No.825 of 2007 in O.S.No.346 of 2007 and I.A.No 824 of 2007 in O.S.No.346 of 2007 respectively .

		For Petitioners	    : Mr.V.Raghavachari

		
C O M M O N        O R D E R

The revision petitioners/petitioners/plaintiffs have filed these present civil revision petitions praying for a direction to be issued to the learned District Munsif, Hosur to dispose of I.A.No.825 of 2007 in O.S.No.346 of 2007 and I.A.No.824 of 2007 in O.S.No.346 of 2007 respectively pending on his file at an early date.

2. The only grievance of the revision petitioners/petitioners/ plaintiffs is that these two I.A.Nos.825 of 2007 and 824 of 2007 respectively are adjourned to different dates from time to time by the trial Court and when the matter has come up for enquiry on 14.7.2008, the matter has since been adjourned to 17.12.2008 and therefore prays for an early disposal of the said two interlocutory applications viz., I.A.Nos.825 of 2007 and 824 of 2007.

3. Without going into the merits of the case and considering the fact that the said two I.A.Nos.825 of 2007 and 824 of 2007 respectively are pending for a long time from 11.10.2007 and taking note of the fact that interim applications filed by the parties are to be disposed off at a reasonable period of time, this Court, in the interest of justice, directs the trial Court to dispose of I.A.No. 825 of 2007 in O.S.NO.346 of 2007 and I.A.No.824 of 2007 in O.S.No.346 of 2007 respectively within a period of two weeks from the date of receipt of a copy of this order and to report the compliance to this Court. Accordingly, these civil revision petitions are disposed off in above terms. There shall be no order as to costs.

sg

To

The District Munsif,
Hosur