IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 14916 of 2006(A)
1. SHEEBA, W/O. KALLARAKKAL RAPPAI,
... Petitioner
Vs
1. MAR APREM KURI COMPANY LTD.,
... Respondent
2. BABU JOSE, S/O. EMMATTY JOSEPH,
3. FINNY JOSE, S/O. EMMATTY JOSEPH,
4. BINNY JOSE, S/O. EMMATTY JOSEPH,
5. U.ABDUL NAZAR, S/O. URATHODIYIL U.
6. ABDULLA, S/O. URATHODIYIL U. ALIKUTTY,
7. LEENA, W/O. VELLAKKALIL JACOB,
For Petitioner :SRI.JIJO PAUL
For Respondent :SRI.K.S.BABU
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :11/07/2007
O R D E R
PIUS C. KURIAKOSE, J.
..........................................................
W.P.(C)No.14916 OF 2006
...........................................................
DATED THIS THE 11th JULY, 2007
J U D G M E N T
The first prayer in this Writ Petition is to direct the learned
Subordinate Judge to pass early orders on I.A.No.833 of 2006. The
registry now reports that I.A.No.833 of 2006 is already disposed of.
2. The second prayer seeks an early disposal of the suit itself.
Mr.Jijo Paul, learned counsel for the petitioner submits that the trial of
the suit O.S.No.502 of 1994 is presently under stay in F.A.O.No.174 of
2007. It is open to the petitioner to file an application before the trial
court after the F.A.O. is disposed of by this Court, seeking early
disposal of the suit. Considering the fact that the suit itself is some 13
years old, if such an application is received by the trial court, that
court will favourably consider that application.
The Writ Petition is disposed of as above.
(PIUS C.KURIAKOSE, JUDGE)
tgl
WP(C)N0.
-2-
WP(C)N0.
-3-