High Court Kerala High Court

Robinson vs Leela Gomas on 6 November, 2009

Kerala High Court
Robinson vs Leela Gomas on 6 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31744 of 2009(O)


1. ROBINSON, S/O.JULIYAN,
                      ...  Petitioner
2. SOSAMMA, SANU HOUE, SOUTH FORT,

                        Vs



1. LEELA GOMAS, D/O.THRESYAMMA
                       ...       Respondent

                For Petitioner  :SRI.R.ANILKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :06/11/2009

 O R D E R
            S.S.SATHEESACHANDRAN, J.
          -----------------------------
            W.P.(C).No.31744 OF 2009
           --------------------------
     Dated this the 6th day of November 2009
     -------------------------------------

                     JUDGMENT

Petitioner is the decree holder in a suit in

which a decree for eviction was passed against the

defendant. The decree in the above suit has become

final and conclusive is the submission of the

learned counsel for the petitioner. The execution

of the decree is delayed for one reason or other

and it has caused severe hardship and injury to the

decree holder is the further submission.

Petitioner is at present residing in a rented house

is canvassed by the counsel to seek indulgence of

this court for issue of a direction/order to the

court below for an expeditious completion of the

execution proceedings.

2. Having regard to the submissions made

and taking note of the facts and circumstances

presented, I direct the court below to give top

W.P.(C).No.31744 OF 2009 Page numbers

priority to complete the execution proceedings

from the decree passed in O.S No.327/2006

expeditiously, at any rate within a period of four

months from the date of production/receipt of a

copy of this judgment. Writ petition is disposed

as indicated above.

Sd/-

S.S.SATHEESACHANDRAN,
JUDGE
//TRUE COPY//

P.A TO JUDGE

vdv