IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18066 of 2010(O)
1. SHRI.THOMAS JOSEPH, AGED 85,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
2. THE DISTRICT COLLECTOR, IDUKKI DISTRICT,
3. THE TAHSILDAR, THODUPUZHA TALUK,
4. THE VILLAGE OFFICER, IDUKKI VILLAGE,
For Petitioner :SRI.VARGHESE C.KURIAKOSE
For Respondent : No Appearance
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :14/06/2010
O R D E R
THOMAS P. JOSEPH, J.
--------------------------------------
W.P.(C) No.18066 of 2010
--------------------------------------
Dated this the 14th day of June, 2010.
JUDGMENT
Petitioner who is the appellant in C.M.A.No.18 of 2010 of the court of
learned District Judge, Thodupuzha seeks early disposal of the said appeal and
I.A.No.139 of 2010 filed in that appeal seeking injunction against respondents
committing waste in the suit property. According to the petitioner the suit
property belonged to him and on apprehension that respondents might trespass
into the said property he filed O.S.No.29 of 2010 in the court of learned sub
Judge, Thodupuzha and sought an order of temporary injunction vide I.A.No.138
of 2010. That application was dismissed as per order dated .03.03.2010 which is
under challenged in the court of learned District Judge in C.M.A.No.18 of 2010.
Learned counsel contends that even after filing of suit, respondents have
committed mischief in the suit property. Petitioner therefore seeks a direction for
early disposal of C.M.A.No.18 of 2010 and I.A.No.139 of 2010 and, in the
meantime to direct respondents to maintain status quo in regard to suit
property. Having regard to the circumstances stated by learned counsel and
considering the apprehension raised, learned District Judge is directed to
WP(C) No.18066/2010
2
dispose of C.M.A. No.18 of 2010 and I.A.No.139 of 2010 as expeditiously as
possible. Learned District Judge shall make every endeavour to hear the matter,
if possible on 28.06.2010 itself.
Writ Petition is disposed of with the above direction.
THOMAS P.JOSEPH,
Judge.
cks