High Court Kerala High Court

Mohammed Ellias vs Abdul Nahas on 11 January, 2010

Kerala High Court
Mohammed Ellias vs Abdul Nahas on 11 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37159 of 2009(O)


1. MOHAMMED ELLIAS,
                      ...  Petitioner

                        Vs



1. ABDUL NAHAS, S/O.MEERA SAHIB,
                       ...       Respondent

                For Petitioner  :SRI.P.SIVARAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :11/01/2010

 O R D E R
                   S.S.SATHEESACHANDRAN, J.
                  ----------------------------------------
                    W.P.(C).No.37159 OF 2009
                      --------------------------------
           Dated this the 11th day of January 2010
          ----------------------------------------------------------

                               JUDGMENT

The above writ petition has been filed by the first

defendant in O.S No.277 of 2008 on the file of the Sub Court,

Attingal. Suit is one for specific performance, and the

respondent is the plaintiff. Petitioner and his wife have been

impleaded as the defendants in the suit. Grievance

espoused by the petitioner is that he is a senior citizen aged

70 years and in view of the delay in disposal of the suit he is

put to severe hardship and untold suffering. A report was

called from the learned Sub Judge to ascertain whether the

suit is ripe for trial. It is reported that the defendant in the

suit has raised a counter claim in the written statement and

the case now stands posted for filing written statement to

that counter claim by the plaintiff. Ext.P2 is the copy of the

written statement filed by the defendant which is seen dated

16/06/2009. The report of the learned Sub Judge would also

W.P.(C).No. 37159 OF 2009 Page numbers

indicate that lot of old cases are pending in that court and

the cases up to 2006 are now listed for trial. Whatever that

be, considering the grievance canvassed by the petitioner, a

senior citizen, I direct the learned Sub Judge to give priority

for completing the pretrial steps in the above suit and to

dispose it as expeditiously as possible, but, after providing

reasonable opportunity to both sides to lead evidence in the

case. The learned Sub Judge is directed to dispose the suit

at any rate within a period of ten months from the date of

receipt/production of a copy of this judgment. Writ petition

is disposed as indicated above.

Sd/-

S.S.SATHEESACHANDRAN,
JUDGE
//TRUE COPY//

P.A TO JUDGE

vdv