High Court Kerala High Court

P.Thyagarajan vs Gabriel on 7 June, 2007

Kerala High Court
P.Thyagarajan vs Gabriel on 7 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 4223 of 2005(C)


1. P.THYAGARAJAN, S/O. PONNAIYA CHEETIAR,
                      ...  Petitioner

                        Vs



1. GABRIEL, S/O. APPALLOSE
                       ...       Respondent

                For Petitioner  :SRI.M.V.THAMBAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :07/06/2007

 O R D E R
                                  KURIAN JOSEPH J.

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

                        W.P.(C) No.4223  of 2005

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

                           Dated 7th  June,  2007.


                                   J U D G M E N T

The writ petition is filed mainly with the following

prayer :-

“To direct the trial court to pass orders on Exts.P5 and P6

applications (I.A.No.234/05 and I.A.No.235/05) before

proceeding with the execution in O.S.No.166/02 before the

Munsiff Court, Pulanur.”

In case no orders have been passed on Exts.P5 and P6, there will

be a direction to the Munsiff Court, Punalur to dispose of those

applications within three months from the date of production of a

copy of the judgment.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J.

———————————————-

O.P. NO. OF 2003

———————————————-

J U D G M E N T

Dated 7th June, 2007.