High Court Kerala High Court

Laila vs Rasheena on 5 February, 2010

Kerala High Court
Laila vs Rasheena on 5 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3696 of 2010(R)


1. LAILA, AGED 44 YEARS, W/O.YAHIYA
                      ...  Petitioner

                        Vs



1. RASHEENA
                       ...       Respondent

2. A.ABDUL VAHID MOULAVI

3. ABIDA BEEVI

                For Petitioner  :SRI.K.ABDUL JAWAD

                For Respondent  : No Appearance

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

 Dated :05/02/2010

 O R D E R
                           K. M. JOSEPH &
                  M.L. JOSEPH FRANCIS, JJ.
               - - - - - - - - - - - - - - - - - - - - - - - - - -
                   W.P.(C).No. 3696 of 2010 R
               - - - - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 5th day of February, 2010

                              JUDGMENT

Joseph, J.

The prayer in this Writ Petition is to direct the Family

Court, Kollam to consider and dispose of Ext.P3 at the earliest.

We called for a report from the Family Court. After

verification, the Judge of the Family Court informed that I.A .

No. 92 of 2010 is posted to 1.3.2010 to complete service of

notice on one of the opposite parties. It is stated that objection

will have to be called for, evidence taken and the claim petition

finally adjudicated. According to the learned Judge, atleast 3

months’ time is required from 1.3.2010 to dispose of the above

I.A.

W.P.(C).No. 3696 of 2010

2

2. We feel that the time sought for can be granted.

Accordingly we direct the Family Court, Kollam to consider and

dispose of I.A. No. 92 of 2010 within a period of three months from

1.3.2010.

(K. M. JOSEPH)
Judge

(M.L. JOSEPH FRANCIS)
Judge

tm