Allahabad High Court High Court

Smt. Priti Srivastava vs Civil Judge S.D. Maharajganj & … on 12 January, 2010

Allahabad High Court
Smt. Priti Srivastava vs Civil Judge S.D. Maharajganj & … on 12 January, 2010
Court No. - 2

Case :- WRIT - C No. - 68429 of 2009

Petitioner :- Smt. Priti Srivastava
Respondent :- Civil Judge S.D. Maharajganj & Ors.
Petitioner Counsel :- P.K. Chaurasia

Hon'ble Ashok Bhushan,J.

Hon’ble Virendra Singh,J.

Supplementary affidavit filed today is taken on record.

Heard, learned counsel for the petitioner.

No notice is issued to the respondent no.2 in view of the order which is being
passed. The only prayer pressed by the learned counsel for the petitioner is
that a direction be issued to the trial court to decide the Divorce Petition No.
66/2007 filed by the petitioner. Petitioner’s case in the writ petition is that a
Divorce Petition was filed in the year 2007 in which a compromise was
entered through the Power of Attorney of respondents under which the
petitioner was to be paid an amount of Rs. 7,50,000/- and certain other
conditions were to be fulfilled. The grievance of the petitioner is that although
a draft of Rs. 5 lacs was deposited, but the balance amount has not yet been
paid nor the respondents have appeared thereafter in the Court below.

Considering the facts of the present case, specially when the writ petition
relates to matrimonial disputes between the parties, ends of justice be served
in disposing of the writ petition with a direction that the trial court may
expeditiously decide the matrimonial dispute between the parties. We, further
observe that the trial court shall endeavour to dispose of the matrimonial
dispute expeditiously, preferably within a period of six months from the date
of filing a certified copy of this order before it.

Order Date :- 12.1.2010
SB