High Court Kerala High Court

Idiyangara Palli Paripalana … vs Kosani Veettil Thithibi on 2 February, 2010

Kerala High Court
Idiyangara Palli Paripalana … vs Kosani Veettil Thithibi on 2 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2933 of 2010(R)


1. IDIYANGARA PALLI PARIPALANA COMMITTEE,
                      ...  Petitioner

                        Vs



1. KOSANI VEETTIL THITHIBI, AGED 67
                       ...       Respondent

2. S.V.IMBICHIPATHUMABI, AGED 88 YEARS,

3. K.V.ABDUL KHADER, AGED 48 YEARS,

4. K.V.ZULFIKAR, AGED 45 YEARS,

5. K.V.FATHIMA, AGED 42 YEARS,

6. K.V.JASMINE, AGED 32 YEARS,

                For Petitioner  :SRI.ESM.KABEER

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :02/02/2010

 O R D E R
               PIUS C. KURIAKOSE &
               C. K. ABDUL REHIM, JJ.
    ------------------------------------------------
             W. P. C. No.2933 of 2010
    ------------------------------------------------
     Dated this the 2nd day of February, 2010

                    JUDGMENT

Pius C. Kuriakose, J

This Writ Petition under Article 227 of the

Constitution is filed by the second respondent in

Ext.P3 O.P. pending before the Wakf Tribunal,

Kozhikode seeking inter alia the following prayers:-

“(i) To call for the records relating to
Ext.P1 to P6 and to issue a writ of
mandamus directing the Wakf Tribunal,
Kozhikode to pass orders on Ext.P4
I.A.669/09 without any delay.

(ii) To issue any writ, order or
direction directing the Wakf Tribunal,
Kozhikode to dispose of Ext.P3 petition as
expeditiously as possible.”

On considering the Writ Petition for admission,

we directed the Registrar (Judicial) to find out from

the learned Tribunal as to what is the reason for the

W. P. C. No.2933 of 2010 -2-

delay in passing orders on Ext.P4 I.A. despite the

arguments being over long ago and also as to when it

would be possible for the learned Tribunal to finally

dispose of Ext.P3. Pursuant to that the learned

Tribunal has sent a letter and on going through the

letter, we find that the learned Tribunal has stated

that it will be possible to dispose of both Ext.P3 O.P

and Ext.P4 I.A. the arguments of which are already

over, within ten days. In view of the letter of the

learned Tribunal, we dispose of the Writ Petition

directing the Wakf Tribunal, Kozhikode to pass final

orders on both Exts.P3 and P4, at the earliest, and at

any rate, on or before 10/02/2010.

PIUS C. KURIAKOSE
JUDGE

C. K. ABDUL REHIM
JUDGE
kns/-