IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 34417 of 2003(V)
1. VAMADEVAN, S/O. NARAYANAN,
... Petitioner
Vs
1. SREEDHARAN, S/O. RAMANKUTTY,
... Respondent
2. CHANDRAMOHAN, S/O. SREEDHARAN,
3. REMA, D/O.DIVAKARAN, KANNAN BHAVAN,
For Petitioner :SRI.C.R.SIVAKUMAR
For Respondent :SRI.M.R.RAJESH
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :28/11/2006
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C)No.34417 of 2003
-----------------------------------------
Dated this the 28th day of November, 2006
JUDGMENT
The writ petition is filed with the following prayers:-
1. To issue a writ of mandamus or any other
appropriate writ order or direction directing the Hon’ble
Munsiff Court, Varkala to remove the O.S.No.36/98 from
the provisional list scheduled on 5-11-2003.
2. To issue a writ of mandamus or any other
appropriate writ, order or direction directing the Munsiff
Court, Varkala to give appropriate order for completing
the work entrusted by the court below to the advocate
commissioner and the Village Officer.
In case the suit has not been disposed of there will be a direction to the
Munsiff Court, Varkala to dispose of O.S.No.36/1998 within a period
of four months from the date of receipt of a copy of this judgment. In
case the advocate commissioner files a report the same shall also be
duly considered by the court.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ahg.