IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3696 of 2010(R)
1. LAILA, AGED 44 YEARS, W/O.YAHIYA
... Petitioner
Vs
1. RASHEENA
... Respondent
2. A.ABDUL VAHID MOULAVI
3. ABIDA BEEVI
For Petitioner :SRI.K.ABDUL JAWAD
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :05/02/2010
O R D E R
K. M. JOSEPH &
M.L. JOSEPH FRANCIS, JJ.
- - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C).No. 3696 of 2010 R
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 5th day of February, 2010
JUDGMENT
Joseph, J.
The prayer in this Writ Petition is to direct the Family
Court, Kollam to consider and dispose of Ext.P3 at the earliest.
We called for a report from the Family Court. After
verification, the Judge of the Family Court informed that I.A .
No. 92 of 2010 is posted to 1.3.2010 to complete service of
notice on one of the opposite parties. It is stated that objection
will have to be called for, evidence taken and the claim petition
finally adjudicated. According to the learned Judge, atleast 3
months’ time is required from 1.3.2010 to dispose of the above
I.A.
W.P.(C).No. 3696 of 2010
2
2. We feel that the time sought for can be granted.
Accordingly we direct the Family Court, Kollam to consider and
dispose of I.A. No. 92 of 2010 within a period of three months from
1.3.2010.
(K. M. JOSEPH)
Judge
(M.L. JOSEPH FRANCIS)
Judge
tm