IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP (FC).No. 677 of 2010(R)
1. NARENDRANATH @ NANDU
... Petitioner
Vs
1. NEETHU
... Respondent
For Petitioner :SRI.P.HARIDAS
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :19/11/2010
O R D E R
PIUS C.KURIAKOSE & K.SURENDRA MOHAN, JJ.
------------------------
O.P.(F.C).No. 677 OF 2010
------------------------
Dated this the 19th day of November, 2010
JUDGMENT
Pius C.Kuriakose, J.
The only prayer made in this original petition is for
issuance of a direction to the Family Court, Thiruvalla, to issue
copies of certain interlocutory orders passed by the Family Court
and to defer the disposal of the original petitions pending before
that court. This Court called for the report from the learned
Judge of the Family Court. Accordingly, the report was submitted
before this court by the learned Subordinate Judge. On the
basis of that report, this Court passed the following order on
16/11/2010.
“We have perused the report dated
15/11/2010 submitted by the Family Court,
Thiruvalla. The learned counsel for the
petitioner prays for time to ascertain whether
copies have already been furnished. If not,
the petitioner shall take necessary steps to
take the copies from the court after
O.P.(FC).No.677/2010 2
complying with the necessary formalities.
Call on 19/11/2010. “
2. Today, the petitioner has filed I.A. No. 16070/2010
seeking amendment of the original petition so as to incorporate
the prayer for setting aside Exts.P5, P6 and P7 which are orders
passed by the Family Court in the I.As mentioned in the original
petition. We are not inclined to grant the amendment
application. We dispose of the original petition as having
become infructous. However, the remedy of the petitioner to
initiate separate proceeding for challenging Exts.P5, P6 and P7
produced along with the amendment application is not
foreclosed. If the learned Judge of the Family Court has not
passed judgment in O.P.Nos. 897 & 898/2008 already, the
learned Judge will defer delivery of the judgment in those two
original petitions for a period of seven days from today.
PIUS C.KURIAKOSE,JUDGE
K.SURENDRA MOHAN, JUDGE
dpk