IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP No. 236 of 2000(G)
1. YAILA BEEVI
... Petitioner
Vs
1. CRP.HAFSA SHAMSUDHEEN
... Respondent
For Petitioner :SRI.P.F.THOMAS (SR.)
For Respondent :SMT.S.JASMINE
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :08/01/2008
O R D E R
HARUN-UL-RASHID, J.
-------------------------------------------
C.R.P.NO.236 OF 2000
&
C.R.P.NO.237 OF 2000
-------------------------------------------
Dated this the 8th day of January, 2008
ORDER
These two revision petitions are filed against the interim
orders passed by the Principal Munsiff Court, Ernakulam revised
in C.M.Appeals Nos.20/99 and 22/99 on the files of the Ist
Additional Sub Court, Ernakulam. The suit is of the year 1998.
The trial of the case was not commenced due to the interim
orders passed by this court. The suit is pending before the trial
court for the last 10 years. The counsel for the revision
petitioners submitted that in the interest of justice, the trial of
the suit may be proceeded as expeditiously as possible. In the
circumstances, a direction is issued to the trial court to expedite
the disposal of the suit uninfluenced by the findings and
observations passed by the trial court and appellate court in the
interim orders.
These civil revision petitions are disposed of as above.
HARUN-UL-RASHID,
Judge
csl