IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 10928 of 2008(S)
1. MANJU PRABHA PRASAD PILLAI,
... Petitioner
Vs
1. VIJAYAMBIKA, AISHWARYA G3, JAWAHAR
... Respondent
2. ANUPAMA R.PILLAI, AISHWARYA G3,
3. AISWARYA,
For Petitioner :SRI.M.BALAGOVINDAN
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :08/04/2008
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
----------------------------------------------------------------
W.P.(C) NO. 10928 OF 2008
----------------------------------------------------------------
Dated this the 8th day of April, 2008
JUDGMENT
Kurian Joseph, J.
The Writ Petition is filed with the following prayer:
“To issue a writ of mandamus or other
appropriate writ, direction or order directing the
Family Court, Thiruvananthapuram to dispose
of O.P. 983/2006 within a time limit fixed by
this Hon’ble Court.”
2. O.P. No.983 of 2006 on the file of the Family Court,
Thiruvananthapuram is a case filed by the respondents claiming
maintenance. Pursuant to the direction issued by this Court, both sides
were present. We appointed Dr. Sebastian Champappilly as mediator-
cum-conciliator. The process of mediation was on the way and in the
meanwhile, the learned counsel appearing for the respondents submits that
the respondents are not interested in pursuing the settlement and that they
want a decision on merits. The petitioner who is present today also
submits that she has to go back to the United States of America on
11.4.2008 and hopes to be back in India by the end of May, 2008. O.P.
W.P.(C)NO.10928/2008 2
No.983 of 2006 on the file of the Family Court, Thiruvananthapuram shall
be made ripe by the parties and the matter shall be posted before the
Family Court on 31.5.2008. There will also be a direction to the Family
Court, Thiruvananthapuram to dispose of the Original Petition before
30.8.2008.
The Writ Petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
(HARUN-UL-RASHID, JUDGE)
sp/
W.P.(C)NO.10928/2008 3
KURIAN JOSEPH &
HAURN-UL-RASHID, JJ.
W.P.(C)NO.10928/2008
JUDGMENT
8TH APRIL, 2008