High Court Kerala High Court

K.E.George vs K.K.Reghu on 23 January, 2007

Kerala High Court
K.E.George vs K.K.Reghu on 23 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 2547 of 2007(C)


1. K.E.GEORGE, AGED 33, S/O.ESSY,
                      ...  Petitioner
2. K.E.SEVY, S/O.ESSY, AGED 30,

                        Vs



1. K.K.REGHU, AGED 67, S/O.NALLAKKAN,
                       ...       Respondent

                For Petitioner  :SRI.K.C.CHARLES

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :23/01/2007

 O R D E R
                     M.SASIDHARAN NAMBIAR,J.



                     ------------------------------------------

                      W.P.(C) .NO.2547   OF  2007

                     ------------------------------------------


                     Dated   23rd     January   2007




                              J U D G M E N T

This petition is filed under Article 227 of

Constitution of India for a direction to Sub Judge,

Kochi to dispose Ext.P2 application filed under Order

XLI Rule 5 (2) of Code of Civil Procedure and stay the

execution of the order in I.A.568/06 in O.S.288/05.

Learned Sub Judge has reported that though Ext.P2

application was heard and posted for orders, it was

found that it is necessary to hear respondent before

pronouncing the order and therefore notice was ordered

and Ext.P2 application stands posted to 8/2/2007.

Learned Sub Judge is directed to dispose Ext.P2, as

expeditiously as possible and at any rate on the next

posting day. Ext.P1 order does not show that petitioner

shall personally appear before learned Munsiff. In such

circumstance, I do not find any necessity to issue

direction to dispense with the appearance as sought

for.

Writ petition is disposed.

M.SASIDHARAN NAMBIAR,

JUDGE.

uj.