High Court Kerala High Court

Sherly vs The Manager on 15 October, 2008

Kerala High Court
Sherly vs The Manager on 15 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27706 of 2008(W)


1. SHERLY, W/O.GEORGE, AGED 39 YEARS,
                      ...  Petitioner

                        Vs



1. THE MANAGER, STATE BANK OF INDIA,
                       ...       Respondent

2. JEREESH, S/O.GEORGE, AGED 21 YEARS,

                For Petitioner  :SRI.A.M.BABU

                For Respondent  :SRI.K.K.CHANDRAN PILLAI

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :15/10/2008

 O R D E R
                             M.N.KRISHNAN, J.
                             --------------------------
                        W.P.(C). No. 27706 OF 2008
                               ---------------------
                  Dated this the 15thday of October, 2008

                                 JUDGMENT

Perused the writ petition. The prayer in the writ petition is for an

urgent disposal of O.S. 722/07 on the file of the Munsiff, Irinjalakuda.

2. It appears the grievance of the writ petitioner is that unless

the matter is decided, she will not be able to realise the amount. The suit

is one for declaration regarding death of her husband. The matter requires

urgent consideration. But it may not be proper on the part of this court to

grant a direction to the court below to dispose of a 2007 matter without

understanding the workload of that court.

Therefore, I dispose of the writ petition with a permission to the

writ petitioner to move an application for early trial before the lower court.

The said court shall consider the request sympathetically, after issuing

notice to the other side, and pass appropriate orders including any other

applications which are pending.

M.N.KRISHNAN, JUDGE
vps

2