IN THE HIGH COURT OF KERALA AT ERNAKULAM
FAO.No. 271 of 2007()
1. THANKAPPAN SADASIVAN,
... Petitioner
Vs
1. DEEPA, D/O.VARISSERI KARUNA,
... Respondent
For Petitioner :SRI.T.A.SHAJI
For Respondent : No Appearance
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice V.K.MOHANAN
Dated :11/07/2008
O R D E R
J.B.KOSHY & V.K.MOHANAN, JJ.
---------------------------------------------
F.A.O.No. 271 of 2007
---------------------------------------------
Dated this the 11th day of July, 2008
J U D G M E N T
Koshy,J:
Considering the findings in the order, we are of
the view that the only relief, that can be granted in this
appeal, is to direct the Sub Court, North Paravur to
dispose of the suit (O.S.No.10 of 2007), as expeditiously as
possible. Ordered accordingly.
The appeal is disposed of as above.
J.B.KOSHY, Judge
V.K.MOHANAN, Judge
MBS/
WP(C) NO.
:-2-:
C.N.RAMACHANDRAN NAIR &
V.K.MOHANAN, JJ.
——————————————–
I.T.A.NO. 81 OF 2000
————————————
J U D G M E N T
WP(C) NO.
:-3-:
DATED:17-6-2008