Citation : 2023 Latest Caselaw 10547 Ker
Judgement Date : 16 October, 2023
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE DEVAN RAMACHANDRAN
MONDAY, THE 16TH DAY OF OCTOBER 2023 / 24TH ASWINA, 1945
OP(C) NO. 2076 OF 2023
AGAINST THE ORDER/JUDGMENT CMA 36/2022 OF SUB COURT,
NEDUMANGAD
PETITIONER/APPELLANT:
S.GOPAKUMAR
AGED 59 YEARS, S/OSANKARANPILLA,
RESIDING AT SANKARAVILASAM, CHITHARA,
MANKODE VILLAGE, CHITHARA P.O,
KOLLAM, PIN - 691559
BY ADVS.
A.T.ANILKUMAR
V.SHYLAJA
RESPONDENT/RESPONDENT:
SUKUMARAN NAIR
AGED 63 YEARS, S/O. KUNJANPILLA,
KOCHUVEETIL, PIRAPPANCODE, MANIKKAL,
NOW RESIDING AT THINKAL, PIRAPPANCODE P.O.,
MANIKKALMURI,MANIKKAL VILLAGE,
THIRUVANANTHAPURAM, PIN - 695607
THIS OP (CIVIL) HAVING COME UP FOR ADMISSION ON
16.10.2023, THE COURT ON THE SAME DAY DELIVERED THE
FOLLOWING:
O.P.(C).No. 2076 of 2023
:2:
DEVAN RAMACHANDRAN, J.
=========================
O.P.(C).No. 2076 of 2023
==========================
Dated this the 16th day of October, 2023
JUDGMENT
The petitioner seeks that C.M.A.No.37/2022 before the Sub
Court, Nedumangad, be directed to be disposed of within a time
frame to be fixed by this Court.
2. Noticing the afore limited plea of the petitioner, this Court
directed the Registry to obtain a report from the learned Sub Judge,
Nedumangad, which is now available. The learned Sub Judge has
reported that she will be able to dispose of the suit within two months
after completion of the trial steps.
3. Taking note of the afore, I am of the view that summons is not
required to be issued to the respondent because, it will also be in his
interest that the suit is disposed of at the earliest.
In the afore circumstances, I allow this Original Petition, and
direct the learned Sub Judge, Nedumangad, to dispose of
C.M.A.No.37/2022, as expeditiously as is possible, but not later than
two months from the date of receipt of a copy of this judgment.
I, however, clarify that the Court will give all necessary
opportunities to both sides while doing as afore.
Sd/-
DEVAN RAMACHANDRAN, JUDGE anm O.P.(C).No. 2076 of 2023
APPENDIX OF OP(C) 2076/2023
PETITIONER EXHIBITS Exhibit P1 THE TRUE COPY OF THE PLAINT IN O.S.NO.237/2022, DATED 24.3.2022 Exhibit P2 THE TRUE COPY OF THE WRITTEN STATEMENT IN O.S. NO.237/2022 FILED BY THE PETITIONER/DEFENDANT IN O.S.NO.237/2022, DATED 18.5.2022 Exhibit P3 THE TRUE COPY OF THE COMMON ORDER IN I.A.
NO.1/2022 AND I.A. NO.3/2022 IN OS 237/2022 MUNSIFF COURT, NEDUMANGAD DT.9- 11-2022 Exhibit P4 THE TRUE COPY OF THE C.M.A. NO.36/2022 PENDING BEFORE THE SUB COURT , NEDUMANGADU, DATED 30.11.2022 Exhibit P5 THE TRUE COPY OF THE C.M.A. NO.37/2022 PENDING BEFORE THE SUB COURT, NEDUMANGADU, DATED 30.11.2022
RESPONDENT EXHIBITS : NIL.
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!