High Court Kerala High Court

M/S.Mogul Theatres & Padiyans … vs Abdul Salam @ Abdul Salim on 5 June, 2009

Kerala High Court
M/S.Mogul Theatres & Padiyans … vs Abdul Salam @ Abdul Salim on 5 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15312 of 2009(H)


1. M/S.MOGUL THEATRES & PADIYANS COMPLEX,
                      ...  Petitioner

                        Vs



1. ABDUL SALAM @ ABDUL SALIM,AGED 48 YEARS,
                       ...       Respondent

                For Petitioner  :SRI.BABU KARUKAPADATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :05/06/2009

 O R D E R
         PIUS.C.KURIAKOSE & P.Q.BARKATH ALI, JJ.
                     ------------------------
                  W.P.(C) No.15312 OF 2009
                     ------------------------

             Dated this the 5th day of June, 2009

                           JUDGMENT

Pius C.Kuriakose, J.

As directed by us, the Registrar (Judicial) got in touch with

the learned appellate authority and the appellate authority

apprised him of the difficulties in the matter of disposing of the

appeal immediately. According to the appellate authority, the

rent control appeal can be disposed of within two months from

23/7/2009.

However, having regard to the grounds raised in this writ

petition with regard to the scope of the appeal, we feel that the

appellate authority can be directed to dispose of the appeal even

earlier. Accordingly, even as we agree that the information

passed on by the appellate authority to the Registrar (Judicial) is

correct, we dispose of the writ petition directing the rent control

appellate authority, Thrissur, to dispose of R.C.A.No.99/2008 in

accordance with law atleast by 28/8/2009.

PIUS.C.KURIAKOSE,JUDGE

P.Q.BARKATH ALI, JUDGE
dpk