High Court Kerala High Court

Sakunthala.M. vs Sri.Pottammal Riyas on 1 June, 2010

Kerala High Court
Sakunthala.M. vs Sri.Pottammal Riyas on 1 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16505 of 2010(O)


1. SAKUNTHALA.M., W/O.SREENIVASAN ERADI,
                      ...  Petitioner

                        Vs



1. SRI.POTTAMMAL RIYAS,
                       ...       Respondent

2. SMT.SAFANIYA, W/O.PTTAMMAL RIYAS,

3. SRI.ENNIYACHALIL RASEEK,

                For Petitioner  :SRI.K.PRAVEEN KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :01/06/2010

 O R D E R
                   THOMAS P JOSEPH, J.

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

                     W.P.C.No.16505 of 2010

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

                Dated this 01st day of June, 2010

                            JUDGMENT

Learned counsel for petitioner seeks a direction to the

learned District Judge for expeditious disposal of Ext.P6,

application (I.A.No.694 of 2010) in C.M.A.No.12 of 2010 of that

court. Petitioner filed O.S.No.618 of 2009 seeking a declaration

that plaint A schedule lane is the common access for himself and

respondent Nos.1 to 3 to their respective properties and that

respondent Nos.1 to 3 have no exclusive right over the property.

He filed I.A.No.4181 of 2009 for an order of temporary injunction

but, that application was allowed only in part. Aggrieved, he filed

C.M.A.No.12 of 2010 where he moved Ext.P6, application for

temporary injunction. Grievance of petitioner is that Ext.P6,

application has not been disposed of so far and the respondents are

trying to put up compound wall.

2. Prayer of petitioner is to direct learned District Judge to

dispose of Ext.P6, application. I make it clear that it is open to the

petitioner to request learned District Judge stating reasons and

urgency of the matter for expeditious disposal of C.M. Appeal,

Ext.P6, application or, to pass appropriate interim orders on the

W.P.C.No.16505 of 2010
: 2 :

said application if circumstances warranted that. If any such

request is made learned District Judge shall consider the same and

pass appropriate orders considering urgency of the matter placed

before learned District Judge.

With the above direction the writ petition is disposed of.

(THOMAS P JOSEPH, JUDGE)

Sbna/-