High Court Kerala High Court

N.K.Radhakrishnan vs Leelamma on 24 July, 2008

Kerala High Court
N.K.Radhakrishnan vs Leelamma on 24 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22310 of 2008(F)



1. N.K.RADHAKRISHNAN
                      ...  Petitioner

                        Vs

1. LEELAMMA
                       ...       Respondent

                For Petitioner  :SRI.S.P.ARAVINDAKSHAN PILLAY

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :24/07/2008

 O R D E R
                     M.SASIDHARAN NAMBIAR, J.

                       -------------------------------

                        W.P.(C) No.22310 of 2008

                       -------------------------------

                      Dated this the 24th July, 2008.

                             J U D G M E N T

Petitioner is the decree holder in O.S.No.189 of 1995,

on the file of Sub Court, Cherthala. Respondent is the judgment

debtor. This petition is filed under Article 227 of the Constitution of

India for a direction to Sub Court, Cherthala, to dispose the execution

petition within a time limit.

2. The learned counsel appearing for the petitioner was

heard.

3. The learned counsel for the petitioner submitted that

decree for recovery of possession was confirmed by the appellate

court in A.S.No.16 of 2006 on 9.10.2007, and though respondent had

instituted O.S.No.114 of 1985 for partition of the property, that was

finally settled by this Court in S.A.No.423 of 1995 on 2.2.2005

rejecting the claim and as seen from Ext.P1, the execution petition is

being adjourned for no valid reason, and, therefore, necessary

directions are to be issued.

W.P.(C) No.22310 of 2008

2

4. It is seen from Ext.P1 that delivery of item Nos.1

and 2 of the decree schedule property was passed on 9.1.2008.

Thereafter, a petition for review was filed. It is being adjourned

thereafter for hearing. In such circumstances, executing court is

directed to dispose the execution petition including E.A.No.23 of 2008,

as expeditiously as possible, at any rate, within four months from the

date of receipt of a copy of this judgment.

The writ petition is disposed as above.

M.SASIDHARAN NAMBIAR,
JUDGE

nj.