High Court Kerala High Court

Vijayan Nair vs Prabha Kumari on 6 August, 2007

Kerala High Court
Vijayan Nair vs Prabha Kumari on 6 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 4100 of 2007(S)


1. VIJAYAN NAIR, AGED 42,
                      ...  Petitioner

                        Vs



1. PRABHA KUMARI, PADINJATTETHIL VEEDU,
                       ...       Respondent

2. AKHILA, MINOR, AGED 12 YEARS,

                For Petitioner  :SRI.K.KARTHIKEYAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :06/08/2007

 O R D E R
      KURIAN JOSEPH & T.R.RAMACHANDRAN NAIR,JJ.
             -----------------------------------------
                    W.P(C)No.4100 of 2007
             -----------------------------------------
            Dated this the 6th day of August, 2007

                              JUDGMENT

Kurian Joseph,J.

The writ petition is filed with the following prayer:-

(i) to direct the Family Court, Nedumangadu to
keep the proceedings in E.P.No.96/05 which arose
from O.S.No.536/2000 of Family Court,
Thiruvananthapuram in abeyance till a decision is
taken on Exts.P7 and P8 by the Family Court,
Thiruvananthapuram.

Notice to the respondents has been returned unserved as “not

known”. Thereafter by order dated 19-7-2007 we directed the

petitioner to serve notice on the counsel appearing before the

Family Court. On 27-7-2007 we again issued a direction to the

petitioner to serve notice on the counsel for the respondents

appearing before the Family Court, showing that the case is

posted before this court on 1-8-2007. It is brought to our notice

that notice has been served on the counsel appearing before the

Family Court. Despite such steps taken for service of notice on

the respondents, there is no appearance for the respondents.

W.P(C)No.4100 of 2007

-:2:-

There is an interim order since 19-7-2007. Therefore, the writ

petition is allowed in terms of the prayer as extracted above with

a direction to the Family Court, Thiruvananthapuram to dispose

of Exts.P7 and P8 within a period of three months from today.

The interim order dated 19-7-2007 will continue till such time.

The registry will immediately communicate a copy of this

judgment and the writ petition to the Family Court,

Thiruvananthapuram.

(KURIAN JOSEPH, JUDGE)

(T.R.RAMACHANDRAN NAIR, JUDGE)
ahg.