Allahabad High Court High Court

Smt. Rukmini Mishra vs Principal Judge Family Court Alld … on 19 July, 2010

Allahabad High Court
Smt. Rukmini Mishra vs Principal Judge Family Court Alld … on 19 July, 2010
Court No. - 4

Case :- MATTERS UNDER ARTICLE 227 No. - 274 of 2010

Petitioner :- Smt. Rukmini Mishra
Respondent :- Principal Judge Family Court Alld And Another
Petitioner Counsel :- Dhirendra Kumar Dwivedi

Hon'ble Krishna Murari,J.

Heard learned counsel for the petitioner. 

The   only   relief   claimed   in   the   petition   is   a   writ   of   mandamus   to 
command the Principal Judge, Family Court, Allahabad to decide the 
petition no. 956 of 2008 initiated by the petitioner­wife under Section 
9   of   the   Hindu   Marriage   Act   along   with   petition   no.   496   of   2008 
initiated by the respondent­husband under Section 13 of the Hindu 
Marriage Act.

Considering the facts and circumstances, the writ petition is disposed 
of with the following directions :

(1)   In  case  the   petitioner   moves   an   application   before  the  Family 
Court stating that the proceedings of petition no. 956 of 2008 and 496 
of   2008   may   be   clubbed   together,   the   said   application   shall   be 
considered and disposed of by the Family Court within two weeks 
from the date of making such application.

(2) After the proceedings are clubbed together, the Principal Judge, 
Family Court, Allahabad shall make all endeavour to decide the two 
proceedings as expeditiously as possible preferably within a period of 
six months. 

Order Date :- 19.7.2010
nd