IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31899 of 2008(S)
1. AJITHAM KUMARI,D/O. SUMATHI
... Petitioner
Vs
1. LIJU, S/O. GOPALAKRISHNAN,
... Respondent
For Petitioner :SRI.S.M.PREM
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :14/11/2008
O R D E R
P.R. RAMAN &
T.R. RAMACHANDRAN NAIR, JJ.
= = = = = = = = = = = = = = = = = = = =
W.P.(C) NO. 31899 OF 2008
= = = = = = = = = = = = = = = = =
DATED THIS, THE 14TH DAY OF NOVEMBER, 2008.
J U D G M E N T
Ramachandran Nair, J.
This writ petition is filed by the petitioner mainly for a direction to
the Family Court,Thiruvananthapuram to consider and pass orders on O.P.
(HMA) 976 of 2006 within a time frame.
2. We had called for the remarks of the Family Court,
Thiruvananthapuram. It is stated that several old cases are pending and the
total number of cases now pending is 3383 and if six months’ time is
granted, the case could be disposed of.
Therefore, we dispose of this writ petition with a direction to the
Family court, Thiruvananthapuram, that O.P. (HMA) 976/2006 be
disposed of within a period of six months from the date of receipt of a copy
of this judgment.
P.R. RAMAN,
(JUDGE)
T.R. RAMACHANDRAN NAIR,
(JUDGE)
knc/-