IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 5792 of 2004(M)
1. JOSE, S/O. THOMAS,
... Petitioner
Vs
1. THRESSIAMMA, D/O. BRAHMAKULAM,
... Respondent
2. VIDYASAGARAN, S/O. NANI,
3. AMMINI, D/O. NANI,
For Petitioner :SRI.M.K.DILEEP KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :25/06/2007
O R D E R
PIUS C. KURIAKOSE,J.
- - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No.5792 of 2004
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated: 25th June, 2007
JUDGMENT
The grievance of the petitioner who is a senior citizen is that
there has been undue delay caused in the matter of final disposal of
an execution petition filed by him. This court called for remarks from
the execution court and the learned Munsiff has forwarded her
remarks on 15.3.2004. The version of the learned Munsiff in that
report is quite convincing. I dispose of the Writ Petition directing the
learned Munsiff to dispose of E.P.No.2093/2001 (if not already
disposed of) at the earliest and at any rate within ten weeks of
receiving copy of this judgment.
srd PIUS C.KURIAKOSE, JUDGE