Kerala High Court
Vasudevaru Vasudevaru vs Vasudevaru Govindaru on 2 September, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27228 of 2010(O)
1. VASUDEVARU VASUDEVARU,
... Petitioner
Vs
1. VASUDEVARU GOVINDARU,
... Respondent
2. VASUDEVARU NARAYANARU,
3. VASUDEVARU KRISHNARU,
4. VASUDEVARU PARAMESWARU,
5. SREEDEVI ANTHARJANAM,
6. RADHADEVI ANTHARJANAM,
7. AMBIKA ANTHARJANAM,
8. DEVAKI ANTHARJANAM,
9. SREEKUMAR,
10. HARIKUMAR,
11. KRISHNAKUMAR,
12. UNNI KUTTAN,
For Petitioner :SRI.JIBY G.J.
For Respondent : No Appearance
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :02/09/2010
O R D E R
THOMAS P JOSEPH,J.
---------------------------------------
W.P(C).NO. 27228 OF 2010
------------------------------------------
Dated this the 2nd day of September, 2010.
JUDGMENT
Petitioner, defendant in O.S.No.307/2001 and plaintiff in
O.S.No.186/2006 of the court of learned Munsiff, Thiruvalla seeks a
direction for early disposal of the cases. He aged about 73 years. It
is submitted by learned counsel that the cases came up for trial in
the list in the year 2009 but on account of death of counsel for
respondent, the cases were removed from the list.
2. Having regard to the facts and circumstances stated by
learned counsel I direct learned Munsiff to dispose of the suits as
early as possible if pre-trial steps are over.
Writ petition is disposed of as above.
THOMAS P JOSEPH,JUDGE.
pm