High Court Kerala High Court

C.Aswani Kumar vs K.S.Jayalakshmi on 7 October, 2009

Kerala High Court
C.Aswani Kumar vs K.S.Jayalakshmi on 7 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26737 of 2009(R)


1. C.ASWANI KUMAR, S/O.CHELLAPPAN PILLAI,
                      ...  Petitioner

                        Vs



1. K.S.JAYALAKSHMI, D/O.SUBHADRAMMA,
                       ...       Respondent

                For Petitioner  :SRI.V.SETHUNATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :07/10/2009

 O R D E R
              R.BASANT & M.C.HARI RANI, JJ.
                      * * * * * * * * * * * * *
                     W.P.(C).No.26737 of 2009
                     ----------------------------------------
              Dated this the 7th day of October 2009

                           J U D G M E N T

Basant,J

The short prayer of the petitioner in this O.P is that

O.P.No.372/07 pending before the Family Court,

Thiruvananthapuram may be directed to be disposed of

expeditiously. According to the learned counsel for the petitioner,

this case is not included in the list of targeted cases for disposal

and in these circumstances, the court below is not proceeding to

take up the matter. According to the petitioner, there are

compelling reasons which justify an out of turn expeditious

disposal of O.P.No.372/07. The learned counsel for the petitioner

has taken us through the history of the litigation which appears to

suggest that there is merit in the prayer for an out of turn early

disposal of the case.

2. We asked the learned counsel for the petitioner whether

any application has been filed before the court below raising the

request for such an out of turn expeditious disposal. Normally and

ordinarily such relief must be sought from the court concerned.

The petitioner must apprise the Family Court of the circumstances

which oblige the court to take up the matter out of turn

W.P.C No.26737/09 2

notwithstanding the fact that the case is not included in the list of

targeted cases for disposal during the year. We have no reason to

assume that if sufficient reasons are shown, the Family Court will

not proceed to consider the request favourably. At any rate,

without and before moving that court, we find no justification in

the petitioner moving this court seeking the relief of out of turn

expeditious disposal.

3. This writ petition is, in these circumstances, dismissed;

but with the specific observation that it shall be open to the

petitioner to move the Family Court for an out of turn expeditious

disposal of O.P.No.372/07 urging all grounds in support of that

prayer. The learned Judge of the Family Court must consider such

application and pass appropriate orders. Needless to say, if

aggrieved by such order of the learned Judge, the option of the

petitioner to approach this court to seek further direction shall

remain unfettered.

4. Hand over copy of this order to the learned counsel for

the petitioner so that the petitioner can produce the same while

moving the court for out of turn expeditious disposal.




                                                (R.BASANT, JUDGE)



                                         (M.C.HARI RANI, JUDGE)
jsr   // True Copy//      PA to Judge

W.P.C No.26737/09    3

W.P.C No.26737/09    4

W.P.C No.26737/09    5




                       R.BASANT & M.C.HARI RANI, JJ.




                                        .No. of 200




                               ORDER/JUDGMENT




                                       29/07/2009