IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21364 of 2009(O)
1. M.ABOOBACKER, S/O.M.IBRAHIM
... Petitioner
2. FAIZAL, S/O. A.T.AMMAD HAJI
Vs
1. I.B.P.COMPANY LTD
... Respondent
2. I.B.P.COMPANY LTD
For Petitioner :SRI.K.M.SATHYANATHA MENON
For Respondent : No Appearance
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :29/07/2009
O R D E R
S.S.SATHEESACHANDRAN, J.
-----------------------------
W.P.(C).Nos. 21364, 21392,
21404, 21405, 21406, 21407,
21408, 21412 AND 21420 OF 2009
--------------------------
Dated this the 29th day of July 2009
-------------------------------------
JUDGMENT
In all these writ petitions common
reliefs are claimed by the petitioners who have
filed separate suits for declaration that they are
dealers of the common first respondent and for
consequential injunction. Suits filed by them were
dismissed for default and thereafter they moved
applications for restoration. After hearing both
sides the restoration applications have not been
disposed is the grievance canvassed by the
petitioners invoking the supervisory jurisdiction
vested with this court under Article 227 of the
Constitution of India for appropriate directions /
orders to the court below for disposal of such
applications expeditiously.
W.P.C Nos.21364, 21392, 21404, 21405,
21406, 21407, 21408, 21412 AND
21420/2009 Page numbers
2. I heard the counsel on both sides. It
is submitted in a case of similar nature, this
court has already directed the court below to pass
orders on the restoration application which was
already heard by the court below as expeditiously
as possible at any rate, within a period of two
weeks. A similar direction is sought for in the
present petition also by the learned counsel for
the petitioners to which the learned counsel for
the respondents has no objection. I direct the
learned Munsiff to dispose the applications moved
by the petitioners / plaintiffs for restoration of
their respective suits as expeditiously as
possible, at any rate, within a period of two weeks
from the date of receipt of a copy of this
judgment. Hand over a copy of the judgment to the
counsel on both sides on usual terms and transmit a
copy to the court below forthwith.
Sd/-
S.S.SATHEESACHANDRAN,
JUDGE
//TRUE COPY//
P.A TO JUDGE
vdv