High Court Kerala High Court

Thankachan vs State Of Kerala on 29 May, 2008

Kerala High Court
Thankachan vs State Of Kerala on 29 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 86 of 2003()


1. THANKACHAN, S/O.JOSEPH,
                      ...  Petitioner
2. JOSE, S/O. CHACKO,
3. MICHAEL, S/O. ANTONY,
4. SHIBU, S/O. MATHEW,
5. CHERVARAN, S/O. KADAKKARA,
6. MOOKKEN, S/O. MUTHURAJ,
7. VELANKANNI, S/O. CHETTIAR,
8. BABU, S/O. JOSEPH,
9. MUTHUPANDI, S/O. CHELLAKKANI,
10. ASHOKAN, S/O. CHETTIAR,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. DIVISIONAL FOREST OFFICER,

3. THE FOREST RANGE OFFICER, DEVIKULAM.

4. THE TAHSILDAR, TALUK OFFICE,

5. THE VILLAGE OFFICER,

                For Petitioner  :SRI.MOHAN JACOB GEORGE

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :29/05/2008

 O R D E R
                         HARUN-UL-RASHID, J.
                    --------------------------------------------
                           C.R.P. NO. 86 OF 2003
                    --------------------------------------------

                   Dated this the 29th day of May, 2008


                                    ORDER

The order passed in I.A. No.2224 of 2001 in O.S. No.349 of 2001 on

the file of the Munsiff’s Court, Devikulam is under challenge in this

revision. When the matter came up for hearing, learned counsel appearing

for the revision petitioners submitted that the suit is pending for the last

several years and seeks a direction for expeditious disposal of the suit. In

the above circumstances, there will be a direction to the Munsiff’s Court,

Devikulam to dispose of the suit, O.S. No.349 of 2001 within a period of

six months from the date of receipt of a copy of this order, untrammelled

by the observations and findings contained in the orders in I.A.No.2224 of

2001 of the Munsiff’s Court, Devikulam and C.M.A. No.6 of 2002 of the

Sub Court, Kattappana.

The Civil Revision Petition is disposed of as above. There will be

no order as to costs.

(HARUN-UL-RASHID, JUDGE)

sp/

2

HAURN-UL-RASHID, J.

C.R.P. NO. 86/2003

O R D E R

29th MAY, 2008