High Court Kerala High Court

Vijayalakshmi vs Subramanian on 30 January, 2009

Kerala High Court
Vijayalakshmi vs Subramanian on 30 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3248 of 2009(J)


1. VIJAYALAKSHMI, W/O. CHANDRAN,
                      ...  Petitioner

                        Vs



1. SUBRAMANIAN, S/O. SANKARAN,
                       ...       Respondent

2. AJITH KUMAR, S/O. SUBRAMANIAN,

3. JANAKI, W/O. ARUMUGHAN,

4. ASOKAN, S/O.  ARUMUGHAN,

5. ARAVINDHAKSHAN, S/O.  ARUMUGHAN,

6. DIVAKARAN,  S/O.  ARUMUGHAN,

7. ANITHA, D/O.  ARUMUGHAN,

8. AMBUJAKSHAN, S/O. ARUMUGHAN,

9. CHANDRAN, S/O. KOCHUKUTTAN,

                For Petitioner  :SRI.K.A.SREEJITH

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :30/01/2009

 O R D E R
              K.P.BALACHANDRAN, J.
          ------------------------------------------------
                W. P. C. No.3248 of 2009
          ------------------------------------------------
          Dated this the 30th day of January, 2009

                        JUDGMENT

The prayer in this Writ Petition is for a

direction being given to Sub Court, Thrissur

to dispose of Exts.P2 and P3 stay petitions as

early as possible within a time frame and to

stay all further proceedings in O.S.1021/91

and on E.A.1040/91 in O.S.597/79 on the file

of the Sub Court, Thrissur till appropriate

orders are passed on Exts.P2 and P3.

2. Heard counsel for the petitioner.

Notice does not require to be ordered in this

Writ Petition.

3. I direct the Sub Judge, Thrissur to

dispose of Exts.P2 and P3 applications for

stay within ten days from today. The

proceedings in O.S.1021/91 and E.A.1040/91 in

O.S.597/79 shall stand stayed for the said ten

days.

W. P. C. No.3248 of 2009 -2-

4. This Writ Petition is thus disposed

of. Petitioner is directed to produce a copy

of this judgment in the court below forthwith

with notice to the counsel for the respondents

in the court below as this Writ Petition is

being disposed of without notice to the

respondents.

5. Issue copy of this judgment to the

counsel for the petitioner urgently.

K.P.BALACHANDRAN,
JUDGE
kns/-