High Court Kerala High Court

K.Murali vs Bhageerathy Alias Bhavani on 16 August, 2010

Kerala High Court
K.Murali vs Bhageerathy Alias Bhavani on 16 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25776 of 2010(R)



1. K.MURALI
                      ...  Petitioner

                        Vs

1. BHAGEERATHY ALIAS BHAVANI
                       ...       Respondent

                For Petitioner  :SRI.S.V.RAJAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :16/08/2010

 O R D E R
             R.BASANT & M.C.HARI RANI, JJ.
                    * * * * * * * * * * * * *
                      W.P.C.No.25776 of 2010
                   ----------------------------------------
             Dated this the 16th day of August 2010


                        J U D G M E N T

Basant,J

The short grievance of the petitioner is that

I.A.No.1314/2010 in O.P.(G&W) No.688/2010 filed by him for

interim custody of his minor male child, aged 11 years, is not

taken up for consideration by the Family Court,

Thiruvananthapuram. The petitioner badly wants the custody of

the child during the Onam holidays. The petitioner had hoped

that order shall be passed after hearing the parties on

13/8/2010. But, now, the petition stands posted to 31/8/2010, by

which time, schools would have reopened after Onam vacation.

In these circumstances, the petitioner prays that there may be a

direction to the Family Court, Thiruvananthapuram for

expeditious disposal of the said I.A.

2. We have heard the learned counsel. We find that the

request that the petition must be disposed of before Onam

holidays is fair and legitimate. The petitioner can move the

Family Court to advance hearing of the matter and if such an

W.P.C.No.25776 of 2010 2

application is filed, the Family Court must make every endeavour

to dispose of the said I.A as expeditiously as possible in

accordance with law – before the Onam holidays, if possible.

The Family Court shall submit a report to this Court on

21/08/2010 of the action taken in pursuance of this direction.

3. This writ petition is allowed as above.

4. Hand over copy of this judgment to the learned

counsel for the petitioner.





                                             (R.BASANT, JUDGE)



                                       (M.C.HARI RANI, JUDGE)
jsr



            // True Copy//       PA to Judge

W.P.C.No.25776 of 2010    3

W.P.C.No.25776 of 2010    4




                           R.BASANT & M.C.HARI RANI, JJ.




                                            .No. of 200




                                   ORDER/JUDGMENT




                                           19/07/2010