IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16346 of 2010(O)
1. HAMZA, AGED 60 YEARS, S/O.LATE MAMMY,
... Petitioner
2. ASMA, W/O. HAMZA, KADAVATH HOUSE,
3. K.SHAMSHEER, S/O.HAMZA, KADAVATH HOUSE,
4. K.A.ABDUL RAHEEM, S/O. HAMZA,
Vs
1. M.V. NARENDRAN, S/O.K.V.K. NAIR,
... Respondent
For Petitioner :SRI.ESM.KABEER
For Respondent : No Appearance
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :27/05/2010
O R D E R
THOMAS P.JOSEPH, J.
====================================
W.P(C) No.16346 of 2010
====================================
Dated this the 27th day of May, 2010
J U D G M E N T
In this Writ Petition defendants in O.S. No.85 of 2004 of the court
of learned Munsiff, Ottappalam seek an early disposal of the suit.
Learned counsel states that the suit is of the year 2004 and that it is
ripe for trial. Learned counsel also states that this Court in W.P(C)
No.13103 of 2009 has directed time bound disposal of O.S.No.117 of
2004, a connected suit filed by petitioners. Having regard to the
circumstances stated I direct t learned Munsiff, Ottappalam to dispose
of O.S.No.85 of 2004 also within the time limit fixed by this Court as
per judgment in W.P(C) No.13103 of 2009.
Writ Petition is disposed of with the above direction.
THOMAS P. JOSEPH, JUDGE.
vsv