High Court Kerala High Court

Suseela vs Madhavan on 10 December, 2008

Kerala High Court
Suseela vs Madhavan on 10 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36355 of 2008(C)


1. SUSEELA, W/O.P.G.MOHANAN, AGED 46 YEARS
                      ...  Petitioner

                        Vs



1. MADHAVAN, PALLI ERAKKATTU VEEDU
                       ...       Respondent

                For Petitioner  :SRI.M.P.KRISHNAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :10/12/2008

 O R D E R
                       K.P. BALACHANDRAN, J.
                -------------------------------
                    W.P(C) No.36355 OF 2008-C
                -------------------------------
                Dated this the 10th December, 2008.

                             JUDGMENT

The petitioner/plaintiff in O.S.40/2002 on the file of the

Munsiff-Magistrate’s Court, Sasthamkotta preferred A.S.226/2006

assailing the dismissal of the said suit before the District Court,

Kollam and the appeal is now pending before the 2nd Additional

District Judge, Kollam. The prayer in this writ petition is for a

direction being given to the Addl. District Judge, Kollam to hear and

dispose of the said appeal as early as possible. It has been got

ascertained from the II Additional District Judge, Kollam who is

holding charge of 1st Additional District Judge as also the charge of

M.A.C.T, Punalur that the appeal is ripe for hearing but that in view

of his holding additional charge of 1st Additional District Court,

Kollam as also M.A.C.T, Punalur and as a number of part heard

cases are there in the II Additional District Court to be disposed of

before the ensuing christmas vacation the appeal can be disposed

of only by the end of January 2009.

2. In view of the said report received from the II Additional

WPC36355/2008 2

District Judge, I direct the II Additional District Judge, Kollam to

dispose of the appeal A.S.226/2006 on the file of his Court by the

end of January 2009. This writ petition is disposed of with the

above direction.

K.P.BALACHANDRAN
JUDGE

jj