IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 26847 of 2007(U)
1. NIZAMUDHEEN, S/O.SHEIK YOUSUF, SULTHAN,
... Petitioner
2. UMMER, S/O.VEERAN, MARANKUDY HOUSE,
3. KUNJU MOHAMMED, S/O.PAREEKUTTY,
Vs
1. THURUTH MUSLIM JAMA-ATH, THURUTH,
... Respondent
2. THE PRESIDENT,
3. THE SECRETARY, THURUTH MUSLIM JAMA-ATH,
4. KERALA STATE WAKF BOARD,
For Petitioner :SRI.K.A.JALEEL
For Respondent :SRI.P.A.ABDUL JABBAR, SC, WAKF BOARD
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :10/09/2007
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 26847 OF 2007
====================
Dated this the 10th day of September, 2007
J U D G M E N T
The complaint of the petitioner is regarding the long
delay in the disposal of Ext.P1. Learned standing counsel
appearing on behalf of the 4th respondent submits that the
matter is already posted for the counter of the contesting
respondents on 27th October 2007 and that every endeavour
will be made for an expeditious disposal.
2. Taking into account the urgency of the matter,
this writ petition is disposed of directing the 4th respondent
to dispose of Ext.P1, after hearing all parties, as
expeditiously as possible, at any rate, within a period of six
months from the date of receipt of a copy this judgment.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE.
Rp