High Court Kerala High Court

Dr.Suni vs Dr.L.B. Jayaprakash on 13 October, 2008

Kerala High Court
Dr.Suni vs Dr.L.B. Jayaprakash on 13 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25529 of 2008(S)


1. DR.SUNI, AGED 32 YEARS
                      ...  Petitioner

                        Vs



1. DR.L.B. JAYAPRAKASH, AGED 36 YEARS
                       ...       Respondent

                For Petitioner  :DR.SEBASTIAN CHAMPAPPILLY

                For Respondent  :SRI.PRAVEEN VYASAN

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :13/10/2008

 O R D E R
                                     P.R.Raman &
                          T.R. Ramachandran Nair, JJ.
                - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                            W.P.(C).No.25529/2008-S
                 - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                 Dated this the 13th day of October, 2008.

                                  J U D G M E N T

Raman, J.

The prayer made in this writ petition is to quash Ext.P7 which is an

order passed by the Family Court, Thiruvananthapuram in an interlocutory

application filed by Dr.Suni, the petitioner herein for directing the parties

for a psychiatric counseling. The court below by the impugned order

dismissed the application against which the writ petition is filed.

2. During the pendency of the writ petition, we made efforts to

find whether the dispute could be amicably settled between the parties and

for that matter, we even arranged for counseling by an expert. Accordingly,

we appointed Dr.Prakash Chandran Arackal, an expert, for counseling the

parties, who pursuant to the directions issued, after examining the parties

and primary interaction with them, filed a report which shows that there is

hardly any chance for settlement.

3. In the circumstances, we find that the prayer as sought for in

the court below has since been worked out by sending the parties for a

psychiatric counseling. No further orders are required. The writ petition is,

W.P.(C).No.25529/2008-S
-:2:-

therefore, dismissed.

However, the court below may expedite the application pending

before it, if moved by either of the parties.

(P.R. Raman, Judge.)

(T.R. Ramachandran Nair, Judge.)

ms