IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7743 of 2010(P)
1. JOSEPHKUNJU PAUL, S/O. C.J.PAULOSE,
... Petitioner
2. JIC, S/O. GEORGEKUTTY,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.JOSEKUTTY MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :17/03/2010
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.7743 of 2010 (P)
---------------------------------
Dated, this the 17th day of March, 2010
J U D G M E N T
The petitioners are decree holders in E.P.No.42/2003 in
L.A.R.No.64/1986 on the file of the Additional Sub Court, Kottayam.
Prayer sought in this writ petition is to direct the Sub Court to hear
and decide the dispute upon statement of account filed by the
parties.
2. Pursuant to the directions of this Court, a report has
been obtained from the Sub Court. From the report it is seen that
as per the statement filed by the judgment debtor, the balance
amount due is Rs.3,98,381.18, and as per the statement filed by the
4th decree holder, the balance amount due is Rs.72,67,922/-. It is
stated that in view of the disparity in the amount shown in the
statements, the case was taken up for hearing on 08/03/2010, and
at the request of the judgment debtor, the case now stands posted
to 09/06/2010. It is also reported that the matter is likely to be
listed before the Lok Adalat, which is scheduled to be held on
WP(C) No.7743/2010
-2-
27/03/2010, and that if the issue is not settled, the case will be
heard on 09/06/2010.
From this report thus received from the Sub Court, I am
satisfied that there is no delay or latches caused by the Court and
the matter is engaging the attention of the Sub Court. In such
circumstances, I decline to pass any further direction in the matter.
The writ petition is accordingly closed.
(ANTONY DOMINIC, JUDGE)
jg