IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 24348 of 2005(W)
1. K.M. VISWANATHA PILLAI, AGED 60,
... Petitioner
Vs
1. THANKAMMA,
... Respondent
2. K. KOSHY,
For Petitioner :SRI.S.SREEKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :08/08/2007
O R D E R
PIUS C. KURIAKOSE, J.
----------------------------------
W.P.(C) NO. 24348 of 2005
----------------------------------
Dated this the 8th day of August , 2007
JUDGMENT
Even though notice was served on the 2nd respondent, the 2nd
respondent has not entered appearance before this court. I find that
only prayer in the writ petition is a direction to the Execution Court to
expedite the execution proceedings. That being the only prayer, I am
of the view that it is not necessary that the legal heirs of the deceased
first respondent are impleaded in this writ petition.
2. I dispose of the writ petition directing the petitioner to take
steps before the Execution Court for impleading the legal heirs of the
deceased first respondent and I also direct the Execution Court to do
whatever is necessary for final disposal of Execution Petition at the
earliest and at any rate within six months of the impleadment of the
legal heirs of the first respondent being completed.
PIUS C. KURIAKOSE,
JUDGE.
dpk