High Court Kerala High Court

Roni Baby vs Fiji Francis on 29 November, 2010

Kerala High Court
Roni Baby vs Fiji Francis on 29 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP(C).No. 904 of 2010(O)


1. RONI BABY, S/O.PULLOKKARAN BABY,
                      ...  Petitioner

                        Vs



1. FIJI FRANCIS,
                       ...       Respondent

                For Petitioner  :SRI.P.B.KRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :29/11/2010

 O R D E R
                   THOMAS P JOSEPH, J.

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

                      O.P(C).No.904 of 2010

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

             Dated this 29th day of November, 2010

                             JUDGMENT

Petitioner is the defendant in O.S.No.2207 of 2010 of the

court of learned Principal Munsiff, Thrissur and respondent in

C.M.A.No.145 of 2010 of the court of learned District Judge,

Thrissur. Respondent/plaintiff, claiming to be a lessee of the suit

property filed suit for injunction against forcible eviction.

Petitioner filed written statement contending that respondent is

only a licensee and made counter claim for his eviction.

Petitioner filed I.A.No.10065 of 2010 under Sec.151 of the Code

of Civil Procedure for an order of mandatory injunction to direct

the respondent pay the sum of `.8,625/- per month from 19-07-

2010. Learned Munsiff allowed that application which is under

challenge in C.M.A.No.145 of 2010 at the instance of respondent.

Learned counsel states that the appeal and stay petition were

heard on 12-11-2010 but so far the same has not been disposed

of. Learned counsel states that counter was filed on the

application for stay in the C.M.appeal on 11-11-2010 and the

appeal and stay petition were heard on 12-11-2010. But again it

was posted on 31-01-2011 for counter to the stay petition.

O.P(C).No.904 of 2010
: 2 :

According to the petitioner, he has already filed counter on 11-

11-2010. Learned counsel seeks a direction to the learned

District Judge to dispose of C.M.A.No.145 of 2010. Having regard

to the facts and circumstances stated before me learned District

Judge is directed to dispose of the C.M appeal as early as

possible if the preliminary steps on the appeal are over.

This petition is disposed of as above.

(THOMAS P JOSEPH, JUDGE)
Sbna/-