IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24055 of 2009(R)
1. K.VIJAYAKUMAR, S/O. KRISHNA PILLAI,
... Petitioner
Vs
1. MINI, D/O. APPUKUTTAN NAIR,
... Respondent
For Petitioner :SMT.K.KUSUMAM
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :08/09/2009
O R D E R
R.BASANT & M.C. HARI RANI,JJ
==============================
W.P.(C)NO. 24055 OF 2009
============================
DATED THIS THE 8TH DAY OF SEPTEMBER 2009
JUDGMENT
Basant,J.
The grievance of the petitioner is that O.P.No.430/2008
pending before the Family Court, Nedumangad is not disposed of
by that court. An early disposal is prayed for.
2. Report of the Family Court was called for and in the
report dated 26-8-2009, the learned Judge of the Family Court
has reported that the said case is being posted along with other
connected cases to be tried jointly. Those cases are posted to
27-8-2009. The learned Judge reports that the cases shall be
disposed of within a period of six months.
3. The leaned counsel for the petitioner accepts that if the
cases are disposed of within a period of six months, no further
directions are necessary.
4. We accept the report of the learned Judge that the cases
WPC.24055/2009 -2-
shall be disposed of on or before 26-2-2010. No further
directions are necessary. Compliance shall be reported to this
Court. This writ petition is in these circumstances allowed in part
to the above extent.
R. BASANT, JUDGE
M.C. HARI RANI,JUDGE
ks.