IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5175 of 2010(O)
1. SASIDHARAN NAIR
... Petitioner
Vs
1. NATARAJAN NAIR
... Respondent
For Petitioner :SRI.R.GOPAN
For Respondent : No Appearance
The Hon'ble MR. Justice P.BHAVADASAN
Dated :17/02/2010
O R D E R
P. BHAVADASAN, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No. 5175 of 2010
- - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 17th day of February, 2010.
JUDGMENT
In this petition, all that the petitioner seeks is a
direction to the Sub Court, Neyyattinkara to dispose of
Ext.P4 petition said to have been filed by him seeking
appointment of a receiver.
2. In a suit under Section 92 of the Code of
Civil Procedure, that is, O.S.75 of 2009 filed by the
petitioner and others, petitioner has moved an
application for appointment of a receiver,that is I.A.50 of
2010. Complaint of the petitioner is that the I.A is not
being disposed of inspite of urgency disclosed by the
petitioner. The petition is being adjourned from time to
time.
3. Therefore, there will be a direction to the
Sub Court, Neyyattinkara to take up the application for
appointment of receiver said to have been filed by the
petitioner and dispose of the same as expeditiously as
WPC. 5175/2010. 2
possible, and at any rate within three weeks from the date of
receipt of a copy of this judgment.
P. BHAVADASAN,
JUDGE
sb.