IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 2597 of 2008(H)
1. UMMER K.K., AGED 54 YEARS,
... Petitioner
Vs
1. P.T. JOSE, S/O. THOMAS,
... Respondent
For Petitioner :SRI.ESM.KABEER
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :22/01/2008
O R D E R
M.N.KRISHNAN, J.
--------------------------
W.P.(C). NO. 2597 OF 2008
---------------------
Dated this the 22nd day of January, 2008
JUDGMENT
This writ petition is filed seeking to set aside Ext.P1 order, which
stands confirmed as per Ext.P2 judgment of the Subordinate Judge,
Sulthan Bathery. The plaintiff in the suit is an auction purchaser in a
revenue recovery proceeding with respect to two cents of land. The
revenue divisional authorities put him in possession of the property. The
challenge made by the petitioner/defendant is that there is a limitation
under Section 58 of the Revenue Recovery Act and therefore the
respondent/plaintiff is not entitled to any relief.
2. At this stage, I do not want to go into the merits or demerits of the
case and it is a larger question that has to be decided in the suit.
Therefore, without expressing anything on the merits of the case, I direct
the Munsiff, Sulthan Bathery to dispose of O.S. 350/04, untrammelled by
the observations contained in its own order or in the order of the appellate
court, as expeditiously as possible, within a time frame of two months from
the date of receipt of a copy of this judgment, after hearing both sides.
The writ petition is disposed of accordingly.
M.N.KRISHNAN, JUDGE
vps