High Court Kerala High Court

Reshma vs U.V.Madhu on 21 June, 2010

Kerala High Court
Reshma vs U.V.Madhu on 21 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17663 of 2010(R)


1. RESHMA, AGED 30,D/O.NEELAMAKIL MONY,
                      ...  Petitioner

                        Vs



1. U.V.MADHU, S/O.U.I.VIJAYAN,
                       ...       Respondent

2. U.I.VIJAYAN,

3. LEELA, W/O.U.I.VIJAYAN,

4. D.PAUL,E.M.HIGHER SECONDARY SCHOOL,

5. BADHANI E.M.S.SCHOOL,

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :21/06/2010

 O R D E R
              R.BASANT & M.C.HARI RANI, JJ.
                      **********************
                  W.P(C) No.17663 of 2010
                       *********************
              Dated this the 21st day of June, 2010

                           JUDGMENT

BASANT, J.

Petitioner is the mother of a minor child. Between the

father of the child and the petitioner, there are proceedings

before the Family Court. The petitioner has admitted the minor

child to a school in Choondal. The father of the child has

remarried and has already begotten another child in that

marriage, it is submitted. The father is now employed abroad.

Considering the nature of certain contentions raised in the

pending O.P, the petitioner/mother applied before the Family

Court for a direction to the school authorities (of the school

which the child is now attending) to issue transfer certificate of

the child so that the child could be got admitted to a nearer

school at Kunnamkulam. The father and mother of the husband

are already on the party array and notice has been given to

them. The learned Judge of the Family Court, in these

circumstances, felt that the father of the child shall also be heard

in this matter before any directions regarding the issue of

W.P(C) No.17663 of 2010 2

transfer certificate is issued. Accordingly the learned Judge has

directed that notice be issued to the father of the minor child.

2. The petitioner has come to this Court with the

grievance that her prayer for issue of transfer certificate has not

been considered expeditiously by the Family Court.

3. Report of the Family Court was called for. The

learned Judge of the Family Court has explained the

circumstances under which notice has been ordered to the father

of the child. The matter now stands posted to 05.07.2010. As

soon as the father of the child is served, appropriate directions

shall be issued in accordance with law, undertakes the learned

Judge of the Family Court.

4. We have considered the submissions of the learned

counsel for the petitioner. We have perused the report of the

Family Court. We are of opinion that the Family Court

committed no indiscretion warranting interference in directing

that notice be issued to the father of the child before a decision

is taken on the question of shifting the child from the school

which the child presently attends to another school. The matter

stands posted to 05.07.2010, it is submitted. The learned

counsel for the petitioner submits that the parents of the father

W.P(C) No.17663 of 2010 3

of the child are already on the party array. The father of the

child is aware of the proceedings. The parents of the father are

opposing the application and, in these circumstances, the

failure/refusal of the father to appear need not be given undue

importance.

5. The petitioner can make all the submissions before

the Family Court. If the father is deliberately avoiding the

processes, it is for the Family Court to take a decision in the

matter. We need only observe that the matter shall be disposed

of by the Family Court as expeditiously as possible in accordance

with law.

6. This Writ Petition is, in these circumstances,

dismissed accepting the report of the Family Court. The Family

Court shall report compliance to the Court after disposal of the

application filed by the petitioner.

(R.BASANT, JUDGE)

(M.C.HARI RANI, JUDGE)
rtr/

W.P(C) No.17663 of 2010 4

W.P(C) No.17663 of 2010 5

R.BASANT & M.C.HARI RANI, JJ.

**********************
W.P(C) No.17663 of 2010
*********************
Dated this the 8th day of June, 2010

O R D E R

BASANT, J.

The short grievance of the petitioner is that I.A.No.3457 of

2010 filed by him before the Family Court, Trichur, seeking

interim directions in O.P.No.362 of 2010, is not disposed of by

the Family Court. According to the petitioner, there is great

urgency for passing orders in the said I.A as it affects the future

of the minor child. The grievance of the petitioner is that the

Family Court has not been able to dispose of the same so far.

2. Call for a report from the Family Court. Is

I.A.No.3457 of 2010 pending before that court? If so, why has

that not been disposed of? What time will be required by the

learned Judge to dispose of the said case? The report must

throw light on the above aspects. We need only mention that if

W.P(C) No.17663 of 2010 6

there is no legal impediment, we expect the learned Judge to

dispose of the same as expeditiously as possible, in accordance

with law.

3. Await report of the learned Judge. Call on

18.06.2010.

4. Hand over a copy of this order to the learned counsel

for the petitioner for immediate production before the Family

Court. The Registry shall communicate the order to the Family

Court over telephone/fax.

(R.BASANT, JUDGE)

(M.C.HARI RANI, JUDGE)
rtr/