IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18082 of 2008(S)
1. ANSAR.T.H., AGED 38 YEARS,
... Petitioner
Vs
1. NAJIM SHAH, D/O.MUHAMMAD HANEEFA,
... Respondent
For Petitioner :SRI.SIRAJ KAROLY
For Respondent :SRI.K.ABDUL JAWAD
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :23/07/2008
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
-----------------------------------------
W.P.(C). No.18082 OF 2008
-----------------------------------------
Dated this the 23rd day of July, 2008.
J U D G M E N T
Kurian Joseph, J.
Prayer is for expeditious disposal of Exhibit P1 petition for
restitution of conjugal rights filed by the petitioner before the
Family Court, Trivandrum (transferred from Family Court,
Kottayam to Family Court, Trivandrum) as O.P.No.1175/2007.
2. During the pendency of the writ petition, we had asked
the parties to be present before this Court. After series of
discussions also through the Conciliator cum Mediator, the
emerging picture is that there is hardly any possibility of the
parties living together happily free from the interference of other
family members of both parties.
3. In such a situation, the petitioner submits before us that
he is no more interested in pursuing the matter and he cannot
wait any further. Therefore, he may be permitted to withdraw
the petition before the Family Court for restitution of conjugal
rights, it is submitted.
W.P.(C). No.18082/08 2
In view of the factual position as referred to above, we do
not find any point in the petitioner pursuing the petition for
restitution of conjugal rights. Accordingly, O.P.No.1175/2007
pending before the Family Court, Trivandrum is dismissed as
withdrawn and this writ petition is dismissed.
Registry will communicate a copy of this judgment to the
Family Court, Trivandrum.
KURIAN JOSEPH
JUDGE
HARUN-UL-RASHID
JUDGE
smp