High Court Kerala High Court

Parameswaran vs E.Sugandhi on 25 January, 2011

Kerala High Court
Parameswaran vs E.Sugandhi on 25 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP (FC).No. 715 of 2010(R)


1. PARAMESWARAN, SUBHASHINI,
                      ...  Petitioner

                        Vs



1. E.SUGANDHI, D/O.YESODHA,
                       ...       Respondent

                For Petitioner  :SRI.K.SUBASH CHANDRA BOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :25/01/2011

 O R D E R
                          K.M. JOSEPH &
                 M.L. JOSEPH FRANCIS, JJ.
              - - - - - - - - - - - - - - - - - - - - - - - - - -
                   O.P.(FC).No. 715 of 2010 R
              - - - - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 25th day of January, 2011

                             JUDGMENT

Joseph, J.

The petitioner has filed this Original Petition for a

direction to the Family Court, Kollam to try and dispose of O.P.

No. 134 of 2008 and O.P.(HMA) No. 138 of 2008 within a time

limit to be prescribed by this Court. We take note of the order

dt.15.11.2010, wherein this Court found that prima facie the

prayer for early disposal is perfectly legitimate.

2. Accordingly a report was called for from the Family

Court. We have perused the report dt.22.1.2011, wherein the

Family Court requests for six months’ time for disposal of these

cases. In these circumstances, we direct the Family Court,

Kollam to take up O.P.No. 134 of 2008 and O.P.(HMA) No. 138

of 2009 and dispose of the same finally as early as possible,

O.P.(FC).No. 715 of 2010

2

at any rate, within a period of seven months from the date of

production of a copy of this judgment before it.

3. This Original Petition is disposed of as above.

(K.M. JOSEPH)
Judge

(M.L. JOSEPH FRANCIS)
Judge
tm