IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30609 of 2008(S)
1. SHAJAHAN, AGED 38 YEARS, S/O.ABDUL
... Petitioner
Vs
1. BINOYMOL, AGED 28 YEARS,D/O.SHAMSUDHEEN,
... Respondent
2. ANVERSHA, MINOR, MATTATHU KIZHAKKETHIL,
3. ALEESHA FATHIMA, MINOR, MATTATHU
For Petitioner :SRI. K.SHAJ
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :24/10/2008
O R D E R
P.R.RAMAN &
T.R.RAMACHANDRAN NAIR,JJ.
-------------------------------
W.P.(C)NO.30609 OF 2008
--------------------------------
Dated this the 24th day of October, 2008
JUDGMENT
Raman,J.
This is a writ petition filed for a direction to the Family Court,
Thiruvalla to dispose of Exts.P2 and P3. Petitioner was declared ex
parte in M.C.No.224/06 filed by the wife and he was directed to
pay maintenance. Petitioner filed an application (Ext.P2) to set
aside the ex parte order along with a petition (Ext.P3) to condone
the delay. Ext.P3 itself shows that there is a delay of 270 days and
the petition was filed only on 27th August, 2008. We do not find
that there is any inordinate delay in the matter of disposal of
Exts.P2 and P3, since only one month has elapsed after filing the
said petition. However, if there is any urgency in the matter of
exceptional nature, nothing prevents the petitioner from filing a
petition showing good reasons for an early disposal of the said
case, in which event the court below will bestow consideration of
-2-
WP(C).No.30609/2008
the matter in accordance with law.
Subject to the above, this writ petition is dismissed.
P.R.RAMAN,
Judge.
T.R.RAMACHANDRAN NAIR,
Judge.
kcv.