High Court Kerala High Court

Bindhu Philips vs Sunil Jacob on 27 January, 2010

Kerala High Court
Bindhu Philips vs Sunil Jacob on 27 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2212 of 2010(R)


1. BINDHU PHILIPS, AGED 39 YEARS, NO.11,
                      ...  Petitioner

                        Vs



1. SUNIL JACOB, AGED 41 YEARS,
                       ...       Respondent

                For Petitioner  :SRI.JAMES KURIAN

                For Respondent  :SRI.P.B.SURESH KUMAR

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :27/01/2010

 O R D E R
                            K. M. JOSEPH &
                    M.L. JOSEPH FRANCIS, JJ.
              --------------------------------------------------
                  W.P(C). NO. 2212 OF 2010 R
              ---------------------------------------------------
                Dated this the 27th January, 2010

                              JUDGMENT

K.M. Joseph, J.

Petitioner seeks a direction to the Family Court, Kottayam

at Ettumanoor to consider and decide the question of

maintainability and jurisdiction of OP No.496/2009 within a

time limited fixed by this Court.

2. We heard the learned counsel for the petitioner and also

the learned counsel appearing on behalf of the respondent. We

feel that a time limit should be fixed for disposal of Ext.P12.

Accordingly, we direct the Family Court, Kottayam at

Ettumanoor to take up Ext.P12 and take a decision thereon

within one month from 30.01.2010.

The Writ Petition is disposed of as above.

Sd/=
K.M. JOSEPH,
JUDGE

Sd/=
M.L. JOSEPH FRANCIS,
kbk. JUDGE
// True Copy //

PS to Judge