IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32714 of 2009(H)
1. P.K.PRATHAPAN, S/O.PARAYIL KOCHURAMAN,
... Petitioner
Vs
1. BABU, S/O.ARIKKATTU PAPPU,
... Respondent
For Petitioner :SRI.VINOD MADHAVAN
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :16/11/2009
O R D E R
PIUS C.KURIAKOSE & K.SURENDRA MOHAN, JJ.
------------------------
W.P.(C).Nos. 32680, 32685 & 32714 OF 2009
------------------------
Dated this the 16th day of November, 2009
JUDGMENT
Pius C.Kuriakose, J.
These writ petitions are filed by the landlord requesting that
RCA Nos.100/08, 102/08 & 104/2008 preferred by him to the
Rent Control Appellate Authority, Thrissur be directed to be
heard and disposed of on an early date. The Rent Control
Petitions filed by the petitioner in respect of three rooms in a
larger building belonging to him on various grounds were
dismissed by the Rent Control Court, Chalakkudy by a common
judgment. According to the petitioner, the Rent Control Appeals
were preferred by him as early as on 20th December, 2008 and
despite the lapse of about one year, the RCAs have not been
disposed of yet.
2. We have very reliable information that consequent on the
notification of the Motor Accidents Claims Tribunal, Irinjalakuda
as an Additional District and Session Judge – cum – Rent Control
Appellate Authority, the Rent Control Appeals (RCA
WPC.Nos.32685/2009 & others 2
Nos.100/2008,102/08 & 104/2008) preferred by the petitioner
before the Rent Control Appellate Authority, Thrissur, have been
made over to the Additional District and Session Judge cum
Rent Control Appellate Authority, Irinjalakuda. Under the above
circumstances, direction regarding expeditious disposal of the
appeals are to be given to the Rent Control Appellate Authority,
Irinjalakuda. The learned counsel for the petitioner Sri. Vinod
Madhavan is not in a position to inform as to whether the
appeals have been renumbered by the Appellate Authority,
Irinjalakuda. Under the above circumstances, we are inclined to
dispose of these writ petitions issuing the following directions;
The Rent Control Appellate
Authority ( Additional District & Session
Court, Irinjalakuda), is directed to
register RCA Nos.100/2008, 102/2008
and 104/2008 of the Rent Control
Appellate Authority, Thrissur on its files
as soon as the records relating to the
RCAs are received on transfer from
Thrissur and to ensure that all the three
WPC.Nos.32685/2009 & others 3
RCAs are disposed of early and at any
rate within three months of receiving
the records relating to the RCAs from
the Thrissur Court.
It is needless to mention that disposal of the RCAs by the
Appellate Authority, Irinjalakuda should be in accordance with
law.
PIUS C.KURIAKOSE,JUDGE
K.SURENDRA MOHAN, JUDGE
dpk