High Court Kerala High Court

Manju Prabha Prasad Pillai vs Vijayambika on 8 April, 2008

Kerala High Court
Manju Prabha Prasad Pillai vs Vijayambika on 8 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 10928 of 2008(S)


1. MANJU PRABHA PRASAD PILLAI,
                      ...  Petitioner

                        Vs



1. VIJAYAMBIKA, AISHWARYA G3, JAWAHAR
                       ...       Respondent

2. ANUPAMA R.PILLAI, AISHWARYA G3,

3. AISWARYA,

                For Petitioner  :SRI.M.BALAGOVINDAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :08/04/2008

 O R D E R
           KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
          ----------------------------------------------------------------
                       W.P.(C) NO. 10928 OF 2008
          ----------------------------------------------------------------

                   Dated this the 8th day of April, 2008

                                 JUDGMENT

Kurian Joseph, J.

The Writ Petition is filed with the following prayer:

“To issue a writ of mandamus or other
appropriate writ, direction or order directing the
Family Court, Thiruvananthapuram to dispose
of O.P. 983/2006 within a time limit fixed by
this Hon’ble Court.”

2. O.P. No.983 of 2006 on the file of the Family Court,

Thiruvananthapuram is a case filed by the respondents claiming

maintenance. Pursuant to the direction issued by this Court, both sides

were present. We appointed Dr. Sebastian Champappilly as mediator-

cum-conciliator. The process of mediation was on the way and in the

meanwhile, the learned counsel appearing for the respondents submits that

the respondents are not interested in pursuing the settlement and that they

want a decision on merits. The petitioner who is present today also

submits that she has to go back to the United States of America on

11.4.2008 and hopes to be back in India by the end of May, 2008. O.P.

W.P.(C)NO.10928/2008 2

No.983 of 2006 on the file of the Family Court, Thiruvananthapuram shall

be made ripe by the parties and the matter shall be posted before the

Family Court on 31.5.2008. There will also be a direction to the Family

Court, Thiruvananthapuram to dispose of the Original Petition before

30.8.2008.

The Writ Petition is disposed of as above.

(KURIAN JOSEPH, JUDGE)

(HARUN-UL-RASHID, JUDGE)

sp/

W.P.(C)NO.10928/2008 3

KURIAN JOSEPH &
HAURN-UL-RASHID, JJ.

W.P.(C)NO.10928/2008

JUDGMENT

8TH APRIL, 2008