IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4323 of 2010(R)
1. MAHESWARI AMMA, VINU BHAVAN,
... Petitioner
Vs
1. PARUKUTTY AMMA, THACHANKODE HOUSE,
... Respondent
2. THE MANAGING DIRECTOR, KERALA STATE
3. THE SUPERINTENDENT, GENERAL SECTION,
4. THE MECHANICAL ENGINEER (WORKS),
For Petitioner :SRI.JOSE J.MATHAIKAL
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :10/02/2010
O R D E R
K.M. JOSEPH & M.L.JOSEPH FRANCIS JJ.,
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C). No. 4323 of 2010
- - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 10th day of February, 2010
JUDGMENT
Joseph J
The prayer in the Writ Petition is as follows:
To grant the Family Court, Nedumangad to finally dispose of
O.S. No. 294 of 2000 of Family Court, Thiruvananthapuram which
is renumbered as O.S. No. 32 of 2005 of Family Court,
Nedumangad within a time limit fixed by this Honourable court.
2. We got a report and it has been informed by the learned
Judge in the report that two more witnesses for the plaintiff are to
be examined and the case is posted for that purpose. It is also
submitted by the learned Judge that in view of the camp sitting, the
date has to be re-fixed. The learned Judge also informed that the
suit can be disposed of within three months.
3. Having regard to the facts, the Writ Petition is disposed of
W.P.(C). No. 4323 of 2010
:2:
directing the Family Court, Nedumangad to dispose of O.S. No. 32
of 2005 within a period of four months from today. The petitioner
will produce a copy of this judgment before the Family Court,
Nedumangad within one week from today, for compliance.
K.M. JOSEPH, JUDGE
M. L. JOSEPH FRANCIS, JUDGE
dl/