IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28206 of 2010(O)
1. SUBAIR KUTTY
... Petitioner
Vs
1. MAHARASHTRA APEX CORPORATION LTD.
... Respondent
For Petitioner :SRI.K.SUBASH CHANDRA BOSE
For Respondent : No Appearance
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :13/09/2010
O R D E R
THOMAS P JOSEPH, J.
----------------------------------------
W.P.C.No.28206 of 2010
---------------------------------------
Dated this 13th day of September, 2010
JUDGMENT
Petitioner has filed Ext.P2, application (E.A.No.57 of 2009)
in E.P.No.114 of 2004 before the learned District Court-II, Kollam
to lift attachment over the property. Petitioner has purchased the
property in public auction conducted by the Debt Recovery
Tribunal, Ernakulam as per Ext.P1. Grievance of petitioner is that
Ext.P2, application has not been considered even though
argument notes has been submitted to the court. Pendancy of
Ext.P2, application without being disposed of causes much
inconvenience to the petitioner. This petition is for direction for
early disposal of the petition. Having regard to the circumstances
stated, learned Additional District Judge-II, Kollam is directed to
dispose of Ext.P2, application ( E.A.No.57 of 2009) as early as
possible.
Writ petition is disposed of as above.
(THOMAS P JOSEPH, JUDGE)
Sbna/-