IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9357 of 2009(R)
1. JAMALUDEEN, AGED 48 YEARS,
... Petitioner
Vs
1. ASUMA BEEVI @ SHAJAHAN BEEVI,
... Respondent
2. ABDULLAH, AGED 58 YEARS,
3. SIRAJUDDIN, S/O.ABUBACKER,
For Petitioner :SRI.G.P.SHINOD
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :07/04/2009
O R D E R
R. BASANT & C.T. RAVIKUMAR, JJ.
---------------------------------------------------------
W.P.(C) NO. 9357 OF 2009
---------------------------------------------------------
Dated this the 7th day of April, 2009
JUDGMENT
Basant, J.
The prayer in this Writ Petition is for an expeditious disposal
of O.P. No.1297 of 2005 pending before the Family Court, Nedumangad.
The proceedings were actually initiated long earlier before the Family
Court, Thiruvananthapuram. Report of the Judge of the Family Court,
Nedumangad was called for. The learned Judge of the Family Court
reported that O.P. No.1297 of 2005 shall be disposed of within six
months from 26.3.2009.
2. We accept the report of the learned Judge of the Family Court.
We must caution the learned Judge that the matter has to be disposed of as
expeditiously as possible. The mere fact that we have accepted the time of
six months to dispose of the case should not persuade the learned Judge to
wait till the last date. The learned Judge of the Family Court must take
note of the fact that the Original Petition was filed as early as in 1997
before the Family Court at Thiruvananthapuram. At any rate, we accept
W.P.(C)NO.9357/2009 2
the submission of the learned Judge of the Family Court that the matter
shall be disposed of prior to 26.9.2009. Compliance shall be reported to
this Court.
3. The Writ Petition is allowed in part to the above extent.
(R. BASANT)
JUDGE
(C.T. RAVIKUMAR)
JUDGE
sp/
W.P.(C)NO.9357/2009 3
R. BASANT &
C.T. RAVIKUMAR, JJ.
W.P.(C)NO.9357/2009
JUDGMENT
8th April, 2009