High Court Madras High Court

Rashida Khan vs Gaffar Khan on 3 November, 2006

Madras High Court
Rashida Khan vs Gaffar Khan on 3 November, 2006
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED:  03.11.2006

CORAM

THE HONOURABLE MR. JUSTICE P.SATHASIVAM

C.R.P(PD)No.1076 of 2005 
and 
C.M.P.No.12838 of 2005


Rashida Khan                                                       ... Petitioner

				Versus

Gaffar Khan                                                          ... Respondent                                     


	Civil Revision Petition filed  against the  order and decretal order in I.A.No.2592 of 2004 in O.P.No.1716 of 2002 on the file of the Principal Judge, Family Court, Chennai dated 01.02.2005.

                                     For Petitioner     : Mr.C.Rajan
                                     For Respondent  : Mr.Mohammed Ashraf Rafi

ORDER

Considering the order to be passed hereunder, I am of the view that it is unnecessary to refer the factual matrix as stated by both the petitioner and the respondent.

2. It is fairly admitted by both sides that the main petition, namely OP No.1716 of 2002 is partly heard. In such circumstances, I am of the view that ends of justice would be met by directing the Principal Judge, Family Court, Chennai to dispose of the main OP No.1716 of 2002 including the question relating to maintainability in accordance with law, within a period of three months from the date of receipt of a copy of this order. This Civil Revision Petition is disposed of accordingly. No costs. Consequently, connected miscellaneous petition is closed.

gms

Note to Office: Issue order copy not later than 8.11.2006

To

Principal Judge,
Family Court,
Chennai

[SANT 8471]