High Court Madras High Court

K.Albert Premraj vs G.Margaret Monalisa on 22 March, 2010

Madras High Court
K.Albert Premraj vs G.Margaret Monalisa on 22 March, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATE:  22-03-2010

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

C.R.P.(PD) No.229 of 2010
&
M.P.No.1 of 2010


K.Albert Premraj					...	Petitioner/Petitioner/
								Respondent										
						
        				     Versus


G.Margaret Monalisa,				...	Respondent/Respondent
								Petitioner

Prayer: Petition filed under Article 227 of the Constitution of India to allow the C.R.P. setting aside the petition order dated 29.12.2009 made in I.A.No.2699 of 2009 in O.P.No.1325 of 2009, on the file of the Principal Family Court, Chennai, Order to grant visitation rights to visit and see the petitioner's daughter Uthra Kavi Maria for a specified period.
		For Petitioner	  : Mr.B.Harikrishnan
		For Respondent	  : Mr.S.William

	
O R D E R

Heard the learned counsel appearing for the petitioner and the learned counsel appearing for the respondent.

2. At this stage of the hearing of the Civil Revision Petition, the learned counsel appearing on behalf of the petitioner had submitted that he is not pressing the Civil Revision Petition. However, he had submitted that a direction may be issued by this Court to the learned Judge, Principal Family Court, Chennai, to dispose of I.A.No.2699 of 2009, in O.P.No.1325 of 2009, at an early date.

3. The learned counsel appearing on behalf of the respondent has no objection for this Court, passing such an order.

4. In view of the submissions made by the learned counsels appearing for the parties concerned, the learned Judge, Principal Family Court, Chennai, is directed to dispose of I.A.No.2699 of 2009, in O.P.No.1325 of 2009, on merits and in accordance with law, within a period of eight weeks from the date of receipt of the copy of this order.
With the above directions, this Civil Revision Petition stands closed. No costs. Consequently, connected Miscellaneous Petition is closed.

Index:Yes/No 22.03.2010
Internet:Yes/No
arr
Note: Issue order copy on 24.03.2010

M.JAICHANDREN,J
arr

To

The Principal Family Court,
Chennai

C.R.P.(PD) No.229 of 2010

22.03.2010