High Court Kerala High Court

The General Public Of Veliyancode … vs Kallingal Narayanan on 4 July, 2006

Kerala High Court
The General Public Of Veliyancode … vs Kallingal Narayanan on 4 July, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

FAO No. 228 of 2004()


1. THE GENERAL PUBLIC OF VELIYANCODE AMSOM,
                      ...  Petitioner

                        Vs



1. KALLINGAL NARAYANAN,
                       ...       Respondent

2. CHEERAMBATNEL JAYAN,

3. POOKKOTTAYIL VELAYUDHAN,

4. KALLINGAL VALSALAN, BY KUKTHIAR

                For Petitioner  :SRI.T.KRISHNAN UNNI

                For Respondent  :SRI.K.RAMACHANDRAN

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :04/07/2006

 O R D E R
               THOTTATHIL B.RADHAKRISHNAN, J
                       -------------------------------------------
                            F.A.O.No.228 OF 2004
                       -------------------------------------------
                   Dated this the 4th  day of July, 2006

                                   JUDGMENT

Heard learned counsel for the appellant and

Adv.Sri.K.Ramachandran for the 4th respondent.

2. The appellant challenges an interlocutory order passed in

the appeal, whereby, its application for temporary injunction

pending a first appeal filed by it against the dismissal of the suit,

has been dismissed. Having heard counsel for parties at this

distance of time, it may not be necessary to entertain a first

appeal against the impugned order since the court below can

consider expediting final disposal of A.S.149/03 and parties can

maintain status quo as on today until disposal of the first appeal.

3. In the aforesaid circumstances, the F.A.O is dismissed,

however, directing that the Sub Court, Tirur will make an earnest

effort to dispose of A.S.149/03 at the earliest, at any rate, within

a period of nine months from the date of receipt of a copy of this

FAO.228/04

2

judgment. That shall be done untrammeled by anything stated in

the order impugned in this F.A.O. The parties will maintain

status quo as on today, until disposal of the A.S.

Sd/-

THOTTATHIL B.RADHAKRISHNAN
Judge

kkb.



FAO.228/04


                  3




              =======================

              THOTTATHIL B. RADHAKRISHNAN, J



                         L.A.A.NO. OF 200





                            JUDGMENT



                          3rd    JULY, 2006.

              =======================