IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25776 of 2010(R)
1. K.MURALI
... Petitioner
Vs
1. BHAGEERATHY ALIAS BHAVANI
... Respondent
For Petitioner :SRI.S.V.RAJAN
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :16/08/2010
O R D E R
R.BASANT & M.C.HARI RANI, JJ.
* * * * * * * * * * * * *
W.P.C.No.25776 of 2010
----------------------------------------
Dated this the 16th day of August 2010
J U D G M E N T
Basant,J
The short grievance of the petitioner is that
I.A.No.1314/2010 in O.P.(G&W) No.688/2010 filed by him for
interim custody of his minor male child, aged 11 years, is not
taken up for consideration by the Family Court,
Thiruvananthapuram. The petitioner badly wants the custody of
the child during the Onam holidays. The petitioner had hoped
that order shall be passed after hearing the parties on
13/8/2010. But, now, the petition stands posted to 31/8/2010, by
which time, schools would have reopened after Onam vacation.
In these circumstances, the petitioner prays that there may be a
direction to the Family Court, Thiruvananthapuram for
expeditious disposal of the said I.A.
2. We have heard the learned counsel. We find that the
request that the petition must be disposed of before Onam
holidays is fair and legitimate. The petitioner can move the
Family Court to advance hearing of the matter and if such an
W.P.C.No.25776 of 2010 2
application is filed, the Family Court must make every endeavour
to dispose of the said I.A as expeditiously as possible in
accordance with law – before the Onam holidays, if possible.
The Family Court shall submit a report to this Court on
21/08/2010 of the action taken in pursuance of this direction.
3. This writ petition is allowed as above.
4. Hand over copy of this judgment to the learned
counsel for the petitioner.
(R.BASANT, JUDGE)
(M.C.HARI RANI, JUDGE)
jsr
// True Copy// PA to Judge
W.P.C.No.25776 of 2010 3
W.P.C.No.25776 of 2010 4
R.BASANT & M.C.HARI RANI, JJ.
.No. of 200
ORDER/JUDGMENT
19/07/2010