High Court Kerala High Court

Jessy Lawrence vs Marykutty George on 26 September, 2008

Kerala High Court
Jessy Lawrence vs Marykutty George on 26 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA.No. 193 of 2005()


1. JESSY LAWRENCE, W/O.LAWRENCE,
                      ...  Petitioner

                        Vs



1. MARYKUTTY GEORGE, THAREPARAMBIL HOUSE,
                       ...       Respondent

2. VINCENT ALBERT, THAREPARAMBIL

3. JACOB, S/O.GEORGE, DO. DO.

4. JOSEPH, S/O.GEORGE, DO. DO.

5. KOCHAMMA ALIAS ASHAMSON,

6. VAVAMMA ALIAS LOURDAMNA,

7. HASSAN, S/O.IBRAHIM, VATHAPPILLIL

8. MUHAMMED, S/O.IBRAHIM, DO. DO.

                For Petitioner  :SRI.V.R.VENKATAKRISHNAN (SR.)

                For Respondent  :SRI.S.VINOD BHAT

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :26/09/2008

 O R D E R
         J.B.KOSHY & K.P.BALACHANDRAN, JJ.
                   -------------------------------
                 M.F.A.NO.193 OF 2005 (E)
                  -----------------------------------
       Dated this the 26th day of September, 2008

                        J U D G M E N T

KOSHY,J.

This appeal is filed against an order passed

in O.P(M.H.A.).No.1/2005 and I.A.No1/2005 in

O.P(M.H.A.).No.1/2005. Matter is not finally disposed of. In the

circumstances of the case, we direct the court below to dispose

of the matter as expeditiously as possible, and in any event,

within five months from the date of receipt of the copy of this

judgment. Meanwhile, status quo shall be maintained. Since the

parties are relatives, it is proper for the court below to try for a

settlement through mediation also. Appeal is disposed of

accordingly.

J.B.KOSHY, JUDGE

K.P.BALACHANDRAN, JUDGE
prp

J.B.KOSHY & K.P.BALACHANDRAN, JJ.

——————————————————–

M.F.A.NO. OF 2006 ()

———————————————————

J U D G M E N T

———————————————————

26th September, 2008