Allahabad High Court High Court

Nikhil Vaish S/O O.P. Vaish ( U/A … vs Principal Judge,Family … on 28 July, 2010

Allahabad High Court
Nikhil Vaish S/O O.P. Vaish ( U/A … vs Principal Judge,Family … on 28 July, 2010
Court No. - 24

Case :- MISC. SINGLE No. - 4174 of 2010

Petitioner :- Nikhil Vaish S/O O.P. Vaish ( U/A 227 )
Respondent :- Principal Judge,Family Court,Lucknow & Anr.
Petitioner Counsel :- Ashish Saxena
Respondent Counsel :- C.S.C.

Hon'ble Rajiv Sharma,J.

Heard  learned   Counsel  for   the   petitioner  and   learned  Standing 
Counsel for opposite party No.1.

With   the   consent   of   learned   Counsel   for   the   parties,   the   writ 
petition is being disposed of finally at the admission stage itself.
Grievance of the petitioner is that the petitioner has filed a suit 
under Section 13 of the Hindu Marriage Act, which was registered 
as Regular Suit No. 560 of 2008 before Principal Judge, Family 
Court, Lucknow but the same is pending disposal.
Learned Counsel for the petitioner submits that interest of justice 
would suffice, if the opposite party No.1­Principal Judge, Family 
Court, Lucknow, is directed to decide the Regular Suit No. 560 of 
2008,  expeditiously,  to  which  learned  Standing  Counsel has  no 
objection.

Since the relief claimed by the learned Counsel for the petitioner is 
innocuous, as such, issuance of notice to opposite party No.2 is 
dispensed with.

Considering the peculiar facts and circumstances of the case and 
without  entering  into  the  merits  of  the  case,  the  writ  petition  is 
disposed   of   finally   with   a   direction   to   the   opposite   party   No.1­
Principal   Judge,   Family  Court,   Lucknow,  to   decide   the   Regular 
Suit No. 560 of 2008, in accordance with law, expeditiously, say, 
within a period of six months from the date of receipt of a certified 
copy   of   this   order.   It   is   clarified   that   the   parties   will   not   seek 
unnecessary adjournment before the opposite party No.1.
Order Date :- 28.7.2010
Ajit/-