High Court Kerala High Court

Mehar Saif vs P.A.Hilal Babu on 5 April, 2010

Kerala High Court
Mehar Saif vs P.A.Hilal Babu on 5 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 350 of 2010()


1. MEHAR SAIF, W/O.LATE P.A.SAIF,
                      ...  Petitioner
2. SONIA, W/O.ABHIJITH, MANADATHU HOSUE,
3. SHANIA, W/O.RIAZ AHMED,

                        Vs



1. P.A.HILAL BABU,
                       ...       Respondent

2. ABBES,S/O.LATE SAIF,

                For Petitioner  :SRI.C.S.MANILAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :05/04/2010

 O R D E R
          K.M.JOSEPH & M.L.JOSEPH FRANCIS, JJ.
        ------------------------------------------------------
       R.P.No.350 of 2010 in F.A.O.No.322 of 2009
            ----------------------------------------------
             Dated, this the 5th day of April, 2010

                             O R D E R

K.M.Joseph, J.

Petitioners are defendants 3, 5 and 6 in

O.S.No.8/2009 on the file of the Sub Court, Mavelikkara.

Their complaint is that they have filed a counter claim in the

matter and that they want to produce certain documents. This

Court directed to dispose of the matter within time frame. It

caused injustice to them.

2. We heard the learned counsel for the parties.

Learned counsel for the Ist respondent opposes any grant of

relief to the petitioner. We feel that the time can be

extended. Accordingly the Review Petition is allowed and

there will be a direction in the FAO No.322 of 2009 to dispose

of the suit on or before 30.6.2010.

(K.M.JOSEPH)
JUDGE.

(M.L.JOSEPH FRANCIS)
JUDGE.

MS