High Court Kerala High Court

L.A. Xavier D’Cruz vs P.B. Sivadas on 10 August, 2006

Kerala High Court
L.A. Xavier D’Cruz vs P.B. Sivadas on 10 August, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 17803 of 2006(T)


1. L.A. XAVIER D'CRUZ, PROPRIETOR,
                      ...  Petitioner

                        Vs



1. P.B. SIVADAS, PANIKKASSERY VEEDU,
                       ...       Respondent

2. JUSTIN, PANIKKASSERY VEEDU,

3. SADASIVAN, PANIKKASSERY VEEDU,

4. T.M. KUMARAN, MADHVAS,

5. G. JAGANNADHAN, ARCHANA,

6. SELVARAJ @ KALLIYIL SIVAN,

                For Petitioner  :SRI.P.BABU KUMAR

                For Respondent  :SRI.VARGHESE C.KURIAKOSE

The Hon'ble MR. Justice K.PADMANABHAN NAIR

 Dated :10/08/2006

 O R D E R
                                 K. PADMANABHAN NAIR,J
                        ---------------------------------------------------------
                                W.P.(C). NO. 17803 OF 2006
                        --------------------------------------------------------
                          Dated this the 10th day of August 2006


                                           JUDGMENT

The petitioner in Writ Petition is the plaintiff in O.S. No. 726/04 on the file

of the Munsiff’s Court, Neyyattinkara. The petitioner filed this Writ Petition for a

direction to the court below to dispose of I.A.No. 1572/2006 filed in

O.S.726/2004 under Order 9 Rule 9 for restoration.

2.Heard the counsel for the respondents. The counsel for the

respondents submits that the sole purpose of this writ petition is to harass the

respondents by filing the petition stating that the Writ Petition is pending before

this Court.

3.After hearing both sides I am of the view that Writ Petition can be closed

with a direction to the Munsiff to consider and dispose of I.A. 1572/2006 in O.S.

726/04 as expeditiously as possible after making the same ripe for trial at any

rate, within two months from the date of receipt of the copy of this judgment if

necessary by suo motu advancing the same after giving notice to both sides.

Writ Petition is closed as above.

K. PADMANABHAN NAIR,
JUDGE.

RV/