Court No. - 24 Case :- MISC. SINGLE No. - 4174 of 2010 Petitioner :- Nikhil Vaish S/O O.P. Vaish ( U/A 227 ) Respondent :- Principal Judge,Family Court,Lucknow & Anr. Petitioner Counsel :- Ashish Saxena Respondent Counsel :- C.S.C. Hon'ble Rajiv Sharma,J.
Heard learned Counsel for the petitioner and learned Standing
Counsel for opposite party No.1.
With the consent of learned Counsel for the parties, the writ
petition is being disposed of finally at the admission stage itself.
Grievance of the petitioner is that the petitioner has filed a suit
under Section 13 of the Hindu Marriage Act, which was registered
as Regular Suit No. 560 of 2008 before Principal Judge, Family
Court, Lucknow but the same is pending disposal.
Learned Counsel for the petitioner submits that interest of justice
would suffice, if the opposite party No.1Principal Judge, Family
Court, Lucknow, is directed to decide the Regular Suit No. 560 of
2008, expeditiously, to which learned Standing Counsel has no
objection.
Since the relief claimed by the learned Counsel for the petitioner is
innocuous, as such, issuance of notice to opposite party No.2 is
dispensed with.
Considering the peculiar facts and circumstances of the case and
without entering into the merits of the case, the writ petition is
disposed of finally with a direction to the opposite party No.1
Principal Judge, Family Court, Lucknow, to decide the Regular
Suit No. 560 of 2008, in accordance with law, expeditiously, say,
within a period of six months from the date of receipt of a certified
copy of this order. It is clarified that the parties will not seek
unnecessary adjournment before the opposite party No.1.
Order Date :- 28.7.2010
Ajit/-