BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT DATED: 03/04/2008 CORAM THE HONOURABLE MR.JUSTICE G.RAJASURIA C.R.P. (PD)(MD) No.658 OF 2008 1.Tamzhil Kannadiar Uravinmurai Sangam, Reg. No.177/05, Thirumalapuram, Rep. by its President, M.Pannervel 2.Tamzhil Kannadiar Uravinmurai Sangam, Rep. by its Secretary, S.Muthazhagu 3.Tamzhil Kannadiar Uravinmurai Sangam, Rep. by its Cashier, P.Surulinathan .. Petitioners/Defendants Versus Thirumalapuram Kannadiar Uravinmurai Sangam, Reg. No.155/05, Thirumalapuram, Rep. by its Secretary, S.Murugesan .. Respondent/ Plaintiff Prayer Petition filed under Article 227 of the Constitution of India to call for entire records in O.S.No.60 of 2006 on the file of the District Munsif Cum Judicial Magistrate Court, Bodinayakanur and issue suitable direction to dispose the suit within a time frame. !For Petitioners ... Mr.S.N.Ravichandran ^ :ORDER
This Civil Revision Petition has been filed to call for the entire records
in O.S.No.60 of 2006 on the file of the District Munsif Cum Judicial Magistrate
Court, Bodinayakanur and to issue suitable direction to dispose the suit within
a time to be prescribed by this Court.
2. Heard the learned counsel for the petitioners. In view of the order
going to be passed hereunder, no notice to other side is necessary.
3. The grievance of the petitioners/defendants is to the effect that the
respondent/plaintiff being a Sangam filed the suit O.S.No.60 of 2006, on the
file of the District Munsif cum Judicial Magistrate, Bodinayakanur, against the
petitioners/defendants. The suit was filed for obtaining injunction as against
the defendants so as to restrain them from the Sangam activities. The trial
commenced as early as on 11.01.2007 by examining P.W.1. Thereafter, the
plaintiff did not show any progress, but the suit has been adjourned from time
to time without any further progress. As such the defendants pray for speedy
disposal of the suit.
4. I could see considerable force in the submission made by the learned
counsel for the petitioners. Accordingly, the following direction is issued:
The District District Munsif cum Judicial Magistrate, Bhodinayakanur,
shall do well to dispose of the suit O.S.No.60 of 2006 within a period of two
months from the date of receipt of a copy of this order.
5. With the above direction this Civil Revision Petition, is disposed of.
sj
To
1. The District Munsif cum Judicial Magistrate,
Bodinayakanur.