High Court Kerala High Court

Jacob.C.D. vs Devadas on 29 March, 2010

Kerala High Court
Jacob.C.D. vs Devadas on 29 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10670 of 2010(O)


1. JACOB.C.D., CHENGINIMATTOM HOUSE,
                      ...  Petitioner

                        Vs



1. DEVADAS, S/O. VDAKKUMTHARA, ANKAMUTHU,
                       ...       Respondent

2. JOSHUAS S/O. CHENGINIMATTOM ANTONY,

3. SHIBU S/O. VARGHESE

4. IAMIL A/O. MUHAMMED,

5. ATTLY GEORGE, CHIRAYATH HOUSE,

6. DAVIS NEYYAN, NEYYAN HOUSE,

7. BENNY S/O. ARIKKAT JOHN, ALOOR VILLAGE,

8. ROY ABRAHAM, S/O. CHIRAYATH JOHN,

9. SALIL VARGHESE, MANJOORAN HOUSE,

10. VINOY PAILY, KURIBILAYAKARAN HOUSE,

11. ITTOOP S/O. KOONUPARAMBAN OUSEP,

12. CHANDRA BABU, S/O. SANKARAN NAIR,

13. DAVIS ANTO, S/O. PLLIPPAT ANTONY,

14. JIJU JOHN, S/O. MECHERY JOHN

15. DR. GEORGE CHAKOLA, NANGINI HOUSE,

16. SAJAN JOSE, S/O. LATE MALAKARAN JOSE,

17. JOBBY HOSEPH, S/O. PAYYAPPILLY JOSEPH,

18. JACOB.M. MALIEKKAL HOUSE,

19. JOJU THOMAS, KALAN HOUSE, NELLAI VILLAGE

20. VARGHESE, S/O. PAVUNNY, NELLAI DESOM,

21. DILEEP KUMAR, MELAPPATTIL HOUSE,

22. DEVASSY S/O. OUSEPH, NORTH CHALAKKUDY

23. JOHN, S/O.PARAPPADAN ITTIERA

24. GOPINATHAN, S/O. DAMODARA MENON

25. PAUL S/O. CHENGINIMATTOM KUNJUVAREED,

26. JOHNY S/O. KAVANGL ANTONY ELINJIPRA

27. THOMAS S/O. KANNAMPUZHA MATHEW,

28. DR. VINCENT, DHANYA HOSPITL,

29. JEEJO JOSEPH, S/O. AKKARAKARAN

30. PAUL, S/O.AKKARAKARAN POULOSE,

31. JOSE S/O. KALLELY DEVASSY

32. THOMAS, S/O. CHETALN RAPPAI,

33. CONSMOS CLUB CHALAKUDY RESITRATION

34. SAJU.K.PTHADAN, PATHADAN HOUSE,

35. THILAKAN.E.,S/O. KUMARAN, EDATHADAN

                For Petitioner  :SRI.T.N.MANOJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :29/03/2010

 O R D E R
                      P. BHAVADASAN, J
                     ---------------------------
                 W.P.(C).No.10670 OF 2010
                 -----------------------------------

          Dated this the 29th day of March, 2010


                        J U D G M E N T

In this petition the prayer s limited to a direction to the

District Court, Thrissur to take up O.P.174/06 in the month

of June, 2010 and dispose of it as quickly as possible.

2. The petitioner along with others filed O.P.174/06

before the District Court, Thrissur. The O.P is one for

framing of scheme for management and administration of a

Club. The Club is registered under Travancore Cochin

Literary Scientific and Charitable Society’s Registration Act

1955. Details regarding the Club are narrated in detail in

the petition. It is unnecessary to reiterate those facts for the

present purpose.

W.P.(c) No.10670/10 2

3. The petitioner pointed out that all steps are

completed and the petition is ripe for trial. According to the

learned counsel appearing for the petitioner, the petitioners

found that pending of suit is inconvenient for the

management of the Club. Therefore, it is prayed that there

may be a direction to dispose of the O.P. as expeditiously as

possible.

4. In the nature of an order proposed to be passed,

notice to respondents is unnecessary.

5. The suit is one for framing of scheme for

management and administration of a club. All the steps are

completed and the petition is ripe for trial. There is no

reason why the petition should be pending.

6. In the light of the facts and circumstances of the

case, there will be a direction to the District Court, Thrissur

to include O.P.174/06 in the list for the month of June, 2010

W.P.(c) No.10670/10 3

and dispose of the same at the earliest at any rate within a

period of six moths from the date of which it is taken up in

June, 2010.

P. BHAVADASAN, JUDGE.

Sou.