IN THE HIGH COURT OF JUDICATURE AT MADRAS DATED: 08-04-2010 CORAM THE HON'BLE MR.JUSTICE M.JAICHANDREN C.R.P.(PD) No.786 of 2010 Mrs.Kokila .. Petitioner Versus R.Durairaj .. Respondent PRAYER: Petition filed under Article 227 of the Constitution of India, seeking to issue a direction directing the learned X Judge, Court of Small Causes (Rent Controller) to dispose of the petition in R.C.O.P.No.1035 of 2006, within the time fixed by this Hon'ble Court by allowing this Civil Revision Petition. For Petitioner : Mr. L.Baskar For Respondent : No Appearance O R D E R
This Civil Revision Petition has been filed praying that this Court may be pleased to direct the learned X Judge, Court of Small Causes (Rent Controller) to dispose of the petition, in R.C.O.P.No.1035 of 2006, within the time frame fixed by this Court.
M.JAICHANDREN J.
2. Heard the learned counsel appearing for the petitioner. There is no appearance on behalf of the respondent.
3. In view of the averments filed in support of the petition, the learned X Judge, Court of Small Causes (Rent Controller), is directed to hear and dispose of R.C.O.P.No.1035 of 2006, on merits and in accordance with law, as expeditiously as possible, not later than six months from the date of receipt of a copy of this order. Accordingly, the Civil Revision Petition stands allowed. No costs.
Index:Yes/No 08-04-2010
Internet:Yes/No
csh
C.R.P.(PD) No.786 of 2010