High Court Kerala High Court

Dr.Dhanya Rajan vs Dri.Anishkumar.V.V on 23 July, 2007

Kerala High Court
Dr.Dhanya Rajan vs Dri.Anishkumar.V.V on 23 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 20972 of 2007(S)


1. DR.DHANYA RAJAN,
                      ...  Petitioner

                        Vs



1. DRI.ANISHKUMAR.V.V.
                       ...       Respondent

                For Petitioner  :SRI.O.V.MANIPRASAD

                For Respondent  :SRI.G.SREEKUMAR (CHELUR)

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

 Dated :23/07/2007

 O R D E R
        KURIAN JOSEPH & T.R. RAMACHANDRAN NAIR, JJ.
              -----------------------------------------
                  W.P. (C) NO. 20972 OF 2007
              -----------------------------------------
             Dated this the 23rd day of July, 2007.

                         J U D G M E N T

Kurian Joseph, J.

The petitioner seeks a direction for expeditious disposal of

O.P. No. 1499/2006 pending before the Family Court, Thrissur.

It is a case filed by the petitioner for a declaration that the

marriage between the petitioner and the respondent is null and

void.

2. Having heard the counsel on both sides, we are of the

view that the petitioner is entitled to the relief for expeditious

disposal of the case. Therefore, without expressing any opinion

as to the merits of the case and without observing anything with

regard to the allegations and averments contained in the writ

petition, this writ petition is disposed of directing the Family

Court, Thrissur to dispose of O.P. No. 1499/2006 expeditiously,

at any rate within a period of four months from the date of

production of a copy of this judgment.

KURIAN JOSEPH
JUDGE

T.R. RAMACHANDRAN NAIR
JUDGE
smp