High Court Kerala High Court

Mammotty Kamba vs Chattickal Shanmughan on 13 July, 2010

Kerala High Court
Mammotty Kamba vs Chattickal Shanmughan on 13 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27686 of 2009(O)


1. MAMMOTTY KAMBA,S/O.ABDULLA,
                      ...  Petitioner

                        Vs



1. CHATTICKAL SHANMUGHAN,S/O.VECHUNNI,
                       ...       Respondent

                For Petitioner  :SRI.M.SHAJU PURUSHOTHAMAN

                For Respondent  :SRI.K.M.JAMALUDHEEN

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :13/07/2010

 O R D E R
                   THOMAS P JOSEPH, J.

                  ----------------------------------------

                      W.P.C.No.27686 of 2009

                   ---------------------------------------

                 Dated this 13th day of July, 2010

                             JUDGMENT

Defendant in O.S.No.176 of 2008 of the court of learned

Additional Munsiff-II, Kozhikode is the petitioner before me

seeking an early disposal of C.M. appeal No.72 of 2009 pending

in the court of learned District Judge, Kozhikode. Respondent

obtained an ex parte decree for eviction of petitioner from the

shop room. Petitioner unsuccessfully attempted at unsettling the

ex parte decree. That order is under challenge in Ext.P2, C.M

appeal. Though petitioner has requested for stay in the C.M

appeal that application is posted along with C.M appeal. Prayer

in this writ petition is for early disposal of the C.M appeal and in

the meantime to keep delivery of the shop room in abeyance. It

is stated by learned counsel for petitioner that the C.M appeal is

posted for hearing on 27-07-2010. Learned counsel for

respondent states that execution of the decree itself is kept in

abeyance on account of this writ petition.

2. The C.M appeal is coming up for hearing before

learned Munsiff on 27-07-2010. This court while admitting the

writ petition had directed proceedings in E.P.No.98 of 2009 to be

W.P.C.No.27686 of 2009 : 2 :

kept in abeyance and that order remains in force even now.

Having regard to the facts and circumstances of the case I direct

learned District Judge to dispose of C.M. Appeal No.72 of 2009 as

expeditiously as possible. The direction issued by this court to

keep E.P.No.98 of 2009 in abeyance will continue till 27-07-2010.

It is open to the petitioner to request for appropriate reliefs in

the C.M appeal. Learned District Judge shall pass appropriate

orders untrammeled by any order passed in this writ petition and

considering the facts and circumstances of the case.

With the above direction, the writ petition is closed.

(THOMAS P JOSEPH, JUDGE)
Sbna/-