IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP(C).No. 68 of 2010(O)
1. MURALEEDHARAN,
... Petitioner
Vs
1. VASUDEVAN NAIR, S/O.NARAYANAN NAIR,
... Respondent
2. SUDEV V.NAIR,
For Petitioner :SRI.P.B.KRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :27/09/2010
O R D E R
THOMAS P JOSEPH, J.
----------------------------------------
O.P(C).No.68 of 2010
---------------------------------------
Dated this 27th day of September, 2010
JUDGMENT
Petitioner is the plaintiff in O.S.No.386 of 2009 of the court
of learned Munsiff, Muvattupuzha. That is a suit for declaration
and injunction filed by petitioner. There was an order for
maintenance of status quo issued by the learned Munsiff. Later,
alleging that the order was violated petitioner filed Ext.P2,
application for restoring possession of the property. Evidence
was recorded on that application but, no orders was passed.
Learned counsel states that since no orders are passed on Ext.P2,
application, petitioner is being put to difficulties. It is also stated
that Ext.P2, application is posted for orders from time to time.
Having regard to the circumstances stated learned Munsiff is
directed to dispose of Ext.P2, application as early as possible.
Original petition is disposed of as above.
(THOMAS P JOSEPH, JUDGE)
Sbna/-