High Court Kerala High Court

Bindu Jayakumar vs P.M.Jayakumar on 14 August, 2007

Kerala High Court
Bindu Jayakumar vs P.M.Jayakumar on 14 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 24737 of 2007(S)


1. BINDU JAYAKUMAR, AGED 40 YEARS,
                      ...  Petitioner

                        Vs



1. P.M.JAYAKUMAR, AGED 44 YEARS,
                       ...       Respondent

                For Petitioner  :SMT.LEKHA SURESH

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice V.GIRI

 Dated :14/08/2007

 O R D E R
                    J.B.KOSHY & V.GIRI, JJ.
            -------------------------------------
                   W.P.(C)No.24737 OF 2007
            -------------------------------------
                   Dated 14th August, 2007

                           JUDGMENT

Koshy,J.

This writ petition is filed against the order of the

Family Court in allowing the natural father of the child to

see the child in the court premises from 10 a.m. to 4 p.m. on

every first and third Saturdays. We are unable to interfere

with the order. However, if any modification is necessary, it

is for the petitioner to approach the Family Court itself. It

is submitted that the matter is ripe for trial. In the above

circumstances, the main petition itself is to be tried and

disposed of as expeditiously as possible, without granting

unnecessary adjournment, if possible before the end of this

year. Petitioner shall produce a copy of this judgment before

the Family Court for implementation.

The writ petition is disposed of accordingly.

J.B.KOSHY
JUDGE

V.GIRI
JUDGE

tks