High Court Kerala High Court

K.S.Tepzi vs Jobi Wesley on 21 May, 2010

Kerala High Court
K.S.Tepzi vs Jobi Wesley on 21 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15609 of 2010(R)


1. K.S.TEPZI, W/O.JOBY WESLEY,
                      ...  Petitioner

                        Vs



1. JOBI WESLEY,S/O.J.WESLEY,
                       ...       Respondent

                For Petitioner  :SRI.D.VIJAYAKUMAR

                For Respondent  : No Appearance

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

 Dated :21/05/2010

 O R D E R
              R.BASANT & M.C.HARI RANI, JJ.
                       **********************
                   W.P(C) No.15609 of 2010
                       *********************
              Dated this the 21st day of May, 2010

                           JUDGMENT

The petitioner had filed a petition for divorce etc. before

the Family Court, Thiruvananthapuram. She has filed that

petition against the respondent herein, her husband. That

petition has been pending from 2008. It is numbered as

O.P.No.365 of 2008.

2. The petitioner has come to this Court for a direction

to the Family Court for an out of turn early disposal of the said

petition. Has the petitioner moved any application before the

Family Court? What, if any, is the stand taken by the court

below? The learned counsel for the petitioner submits that it

appears to him that an application for an out of turn early

disposal of the said O.P has already been filed before the Family

Court. The number and details are not furnished. If any such

application has been filed, needless to say, the Family Court

shall expeditiously dispose of the said application. We have no

reason to assume that the Family Court shall not properly consider

the prayer of the petitioner for an early out of turn expeditious

W.P(C) No.15609 of 2010 2

disposal, if she has reasons to substantiate the same. We

deprecate the course adopted by the petitioner of rushing to this

Court with this petition without and before moving the Family

Court.

3. This Writ Petition is, in these circumstances,

dismissed, but with the specific observation that if the petitioner

files or has already filed any such application for an out of turn

expeditious disposal of O.P.No.365 of 2008 filed by him, the

court below must consider the same and pass appropriate orders

on merits.

4. Hand over a copy of this judgment to the learned

counsel for the petitioner for production before the court below

when such an application is filed.

(R.BASANT, JUDGE)

(M.C.HARI RANI, JUDGE)
rtr/