IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20468 of 2008(J)
1. KAP (INDIA) CONSTRUCTIONS PVT. LTD.,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE KOZHIKODE SPORTS DEVELOPMENT
3. THE CALICUT CORPORATION,
For Petitioner :SRI.RAJIV ABRAHAM GEORGE
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :11/07/2008
O R D E R
M.SASIDHARAN NAMBIAR, J.
...........................................
WP(C).No. 20468 OF 2008
............................................
DATED THIS THE 11th DAY OF JULY, 2008
JUDGMENT
This petition is filed under Article 227 of Constitution of
India for a direction to Sub Judge, Kozhikode to expedite the
passing of the orders in I.A.2295 of 2001 in O.P.9 of 2004 and
Arbitration O.P 6 of 2001.
2. Learned counsel appearing for petitioner and third
respondent were heard. The learned counsel appearing for
petitioner submitted that the case was heard by learned Sub
Judge in 2003 itself and Ext.P3 argument notes were submitted
in the court in April 2003 and still the orders are not being
passed. The registry was directed to contact the Presiding
Officer and it was reported that the matter was heard originally
and posted for orders to 15.2.2008, on 1.2.2008 and now stands
posted to 11.7.2008. Learned Sub Judge heard the matter on
1.2.2008 and even if some clarification is necessary, that
clarification should have been heard and orders should have
been passed without further delay. It is unfortunate that the
matter still remains with learned Sub Judge. Learned Sub Judge
is therefore directed to pass final orders in I.A.2295 of 2001 as
WP(C) 20468/2008 2
well as Arbitration O.P. 6 of 2001 as expeditiously as possible, at
any rate, within three weeks from the date of receipt of a copy of
this judgment.
M.SASIDHARAN NAMBIAR, JUDGE
lgk/-