High Court Kerala High Court

Simon vs Stephen on 21 August, 2008

Kerala High Court
Simon vs Stephen on 21 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25248 of 2008(E)


1. SIMON, AGED 77, S/O.CHELLAYYAN NADAR,
                      ...  Petitioner

                        Vs



1. STEPHEN, AGED 76,
                       ...       Respondent

2. SURESH STEPHEN, AGED 33,

3. TITUS, AGED 65,

4. ANIL TITUS, AGED 36,

5. ALEX PAUL, AGED 31,

                For Petitioner  :SRI.R.T.PRADEEP

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :21/08/2008

 O R D E R
                   M.SASIDHARAN NAMBIAR, J.
                     ...........................................
                   WP(C).No. 25248                 OF 2008
                     ............................................
       DATED THIS THE             21st       DAY OF AUGUST, 2008

                                JUDGMENT

This petition is filed under Article 227 of Constitution of

India for a direction to Sub Court, Neyyattinkara to take a

decision in Ext.P3 and also for a direction for expeditious

disposal of A.S.31 of 2007. This court cannot direct Sub Court,

Neyyattinkara for an early disposal of a 2007 appeal, when

appeals from 2001 onwards are pending. For the reason that a

litigant can afford to approach this court for a direction, he

cannot be given a preference or a march over the other litigants

who are waiting before the same court for a decision in their

cases. In such circumstances, a direction to Sub Court to dispose

2007 appeal cannot be granted. In view of the pendency of

Ext.P3 petition, Sub Judge is directed to pass appropriate order

in Ext.P3 in accordance with law expeditiously.

Petition is disposed.

M.SASIDHARAN NAMBIAR, JUDGE

lgk/-