IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14861 of 2009(O)
1. RAMACHANDRAN PILLAI, S/O.MADHAVAN PILLAI
... Petitioner
Vs
1. RAJAN, PUTHENVILA VEEDU,
... Respondent
2. SINI RAJAN, PUTHENVILA VEEDU,
For Petitioner :SRI.C.RAJENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :22/07/2009
O R D E R
S.S.SATHEESACHANDRAN, J.
-----------------------------
W.P.(C).No.14861 OF 2009
--------------------------
Dated this the 22nd day of July 2009
-------------------------------------
JUDGMENT
The grievance raised by the petitioner in
the writ petition is that a decree obtained by him
in O.S 220/1998 on the file of the Munsiff
Magistrate Court, Paravur has been challenged by
the defendants as A.S 150/2002 and it is still
pending on the file of Second Additional District
Court, Kollam. Petitioner seeks an early hearing
and disposal of that appeal. That alone is the
relief claimed in the writ petition.
2. Notice was given to the respondents. But
after service, none of them has entered appearance.
A report was called from the Second Additional
District Judge to ascertain whether the appeal is
W.P.(C).No.14861 OF 2009 2
ready for hearing. It is reported, the appeal is
ready for hearing and it can be disposed at an
early date.
3. Having regard to the facts and
circumstances and the submission made, I direct the
learned Additional District Judge to hear and
dispose the appeal as expeditiously as possible
after hearing the counsel on both sides, at any
rate within a span of two months from the date of
receipt of a copy of this judgment. Hand over a
copy of the judgment to the counsel for the
petitioner on usual terms and transmit a copy to
the court below forthwith. Writ petition is closed
with the above direction.
Sd/-
S.S.SATHEESACHANDRAN,
JUDGE
//TRUE COPY//
P.A TO JUDGE
vdv