IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1446 of 2010(O)
1. L.LALITHA, AGED 69 YEARS,
... Petitioner
Vs
1. S.SURESHKUMAR, S/O. SADANANDAN,
... Respondent
For Petitioner :SRI.A.B.MOHANAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :08/02/2010
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * * * *
W.P. ( C) No. 1446 of 2010
* * * * * * * * * * * * * * * * * *
Dated: 8th day of February, 2010
JUDGMENT
The petitioner an aged lady and a senior citizen is the
plaintiff in O.S. No. 753 of 2007 on the file of the II Addl. Sub
Court, Thiruvananthapuram. She seeks a direction for early
disposal of the above suit.
2. This Court sought the remarks of the Sub Judge who
as per report dated 30-1-2010 has submitted that the case stands
posted for framing of issues on 6-2-2010 after giving time to the
plaintiff to remit the balance court fee and that after giving an
opportunity to the parties for pre-trial steps the suit can be
disposed of within six months.
Considering the heavy pendency in that court and the
pressure work of the learned Sub Judge, I think that the suit can be
directed to be disposed of within 7 months of the date of receipt of
a copy of this judgment. Accordingly, this Writ Petition is
disposed of directing the II Addl. Sub Judge to dispose of O.S.
753 of 2007 within a period of seven months of receipt of a copy
of this judgment.
Dated this the 8th day of February, 2010.
Sd/-V. RAMKUMAR,
(JUDGE)
/true copy/
P.S. to Judge
W.P. ( C) No. 1446 of 2010 -:2:-
ani.