High Court Madras High Court

S.Leelavathi vs K.A.S.Murugesan on 1 April, 2008

Madras High Court
S.Leelavathi vs K.A.S.Murugesan on 1 April, 2008
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED : 01/04/2008

CORAM
THE HONOURABLE MR.JUSTICE G.RAJASURIA

C.R.P.(PD)No.649 of 2008

S.Leelavathi		... Petitioner/Plaintiff


Vs

1.K.A.S.Murugesan
2.K.A.S.Manibalan
3.K.A.S.Meenatchi
4.Nirmala
5.V.Malikha		... Respondents/Defendants

Prayer

Petition filed under Article 227 of the Constitution of India, to direct
the Additional District Court (Fast Track Court No.IV), Periyakulam, to dispose
of the suit in O.S.No.105 of 2005 within the stipulated time.

!For Petitioner ... Mr.G.Marimuthu

^

:ORDER

This Civil Revision Petition is focussed to direct the Additional District
Court (Fast Track Court No.IV), Periyakulam, to dispose of the suit in
O.S.No.105 of 2005 within the stipulated time.

2. Heard the learned Counsel for the petitioner.

3. In view of the order which is going to be passed, no notice to the
respondents is necessary.

4. The grievance of the petitioner is that she being a sexagenarian lady
having filed the suit for partition even in the year 2005, is waiting for its
disposal till now.

5. The learned Counsel for the petitioner/plaintiff would submit that the
written statement was also filed by the respondents/defendants and issues were
framed, but the trial is yet to commence.

6. Hence, even as per the High Court directions in respect of Senior
Citizen cases, priority should be given and it could be disposed of on priority
basis.

7. Here, the learned Counsel for the petitioner would pray for early
disposal of the matter on the ground that the petitioner is an elderly lady.

8. Since the suit is for partition, I am of the considered opinion that
the following direction could be given:

The learned trial Judge shall do well to see that the matter is disposed
of within a period of four months from the date of receipt of a copy of this
order.

9. In the result, this petition is disposed of with the above direction.
No costs.

rsb

To

The Additional District Court,
(Fast Track Court No.IV),
Periyakulam.