High Court Kerala High Court

K.S.Rajeev vs Sreedevi S.K. on 2 August, 2010

Kerala High Court
K.S.Rajeev vs Sreedevi S.K. on 2 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22808 of 2010(R)


1. K.S.RAJEEV, AGED 34 YEARS, S/O.
                      ...  Petitioner

                        Vs



1. SREEDEVI S.K., AGED 29 YEARS,
                       ...       Respondent

                For Petitioner  :SRI.P.V.ANIL

                For Respondent  : No Appearance

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

 Dated :02/08/2010

 O R D E R
           K.M.JOSEPH & M.L.JOSEPH FRANCIS, JJ.
        ------------------------------------------------------
                 W.P.(C) No.22808 of 2010-R
            ----------------------------------------------
            Dated, this the 2nd day of August, 2010

                           J U D G M E N T

K.M.Joseph, J.

Petitioner seeks the following reliefs:

“a). That a writ of mandamus or other order or direction

be passed directing the Hon’ble Family Court,

Thiruvananthapuram to dispose of Exhibit P4 filed by the

petitioner within a time to be fixed by this Hon’ble Court.

b). That a writ of mandamus or other be passed directing

the Family Court, Thiruvananthapuram to pass orders on

Exhibit P7 within a time to be fixed by this Hon’ble Court.”

2. This Court ordered that a report be placed.

Accordingly, the Family Court has given a report. In the

report it is inter alia stated as follows:

” It is true that the petitioner has filed I.A 906/2010 on

23.4.2010 seeking to include the case in the special list for

trial. But the filing of that I.A was brought to my notice only

on 1.6.10 and on that date I have posted that I.A to

3.7.2010 for objection of the opposite side. But on that date

the opposite has not filed any objection. Hence the I.A

posted for objection with N.F.T. order to 7.8.2010. The

above I.A will be considered immediately after filing objection

if any and will be disposed of on merit on 7.8.10 and if I am

convinced that there is extreme urgency in the matter I will

definitely included the O.P in the special list and will be

disposed of on merit within 3 months from 7.8.2010 if both

sides co-operate.

WPC No.22808/2010 -2-

I may further submit that out of 3560 cases the

parties involved in about 75% of the cases are young couples

and they used to express urgency in disposing of their cases

and if the urgent matter alone is considered, time will not be

available to start trial of oldest and targeted cases which will

include cases pending trial for the last 17 years onwards

(cases filed during the year 1993 onwards is pending for

trial). Therefore, I used to give preference to the oldest

cases and also the cases included in the target so as to avoid

complaints by the parties and counsels appearing in the

oldest cases.”

3. Learned counsel for the petitioner submits that

there is real urgency. In view of the fact that the Family Court

has also stated that upon being convinced of the extreme

urgency the matter will be included in the special list and

dispose of within three months if both sides co-operate, we

dispose of the writ petition by taking note of the report as

indicated above.

(K.M.JOSEPH)
JUDGE.

(M.L.JOSEPH FRANCIS)
JUDGE.

MS