IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16986 of 2009(R)
1. JOHN K.MATHEW, S/O.LATE K.K.MATHEW,
... Petitioner
Vs
1. LALI JOHN, W/O.JOHN K.MATHEW,
... Respondent
For Petitioner :SMT.P.K.RADHIKA
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :13/07/2009
O R D E R
R.BASANT & M.C.HARI RANI, JJ.
--------------------------------------------------
W.P.(C)No.16986 OF 2009
-----------------------------------------------------
DATED THIS THE 13th DAY OF JULY, 2009
J U D G M E N T
Basant, J.
The petitioner-husband has filed an application for divorce
before the Family Court against the respondent, his wife. That
application is pending as O.P.No.317/2008 before the Family
Court, Thiruvalla. The petitioner came to this Court with this Writ
Petition complaining that the Family Court is not taking effective
steps to get the service effected and to proceed with the matter.
This Writ Petition was admitted on 19.6.2009. The report of the
Family Court was called for and received. The report dated
25.6.2009 has been perused by us. The report shows that the
respondent has not been served yet in O.P.No.317/08. The court
below is waiting for getting the service effected on the
respondent. This Court was persuaded to issue a direction that
an appropriate person must be deputed to get the service
effected on the respondent. The Family Court reports that the
respondent is not available in India admittedly and in these
circumstances, that direction could not be carried out.
W.P.(C)No.16986/09 -2-
2. We are satisfied that this Writ Petition is without any
merit. It is for the petitioner to take effective steps to get the
service effected on the respondent. At the moment, there is
nothing to assume that service has been properly made on the
respondent. The petitioner can take proper steps through the
Embassy officials to get the service effected. No further
directions are necessary in this Writ Petition. This Writ Petition
is accordingly dismissed.
R.BASANT, JUDGE.
M.C.HARI RANI, JUDGE.
dsn