IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4388 of 2010(R)
1. NISHA.K.T,AGED 25 YEARS,
... Petitioner
Vs
1. ABHILASH VIJAY,AGED 27 YEARS,ABHILASH,
... Respondent
For Petitioner :]RI.SURESH KUMAR KODOTH
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :10/02/2010
O R D E R
K.M.JOSEPH & M.L.JOSEPH FRANCIS, JJ.
------------------------------------------------------
W.P.(C) No.4388 of 2010-R
----------------------------------------------
Dated, this the 10th day of February, 2010
J U D G M E N T
K.M.Joseph, J.
Petitioner seeks the following reliefs:
“i). to issue a direction to the Family Court,
Kasargod to dispose of Exhibit P3 application in
accordance with law, before trial and disposal of
MC No.175 of 2009”.
2. Briefly put, the case of the petitioner is as
follows:– Petitioner is the wife of the respondent. She has
filed MC No.175/2009 before the Family Court, Kasargod.
Pending the proceedings petitioner filed CMP No.69 of 2010
under Sections 45 and 73 of the Evidence Act for comparison
of the specimen voice of the respondent with that of the
obnoxious calls made by him to the petitioner recorded so as
to prove cruelty. It is stated that the Family Court is not
disposing of the said application. Accordingly, she prays that
a direction may be issued to the Family Court to dispose of
Ext.P3 application, namely, C.M.P.No.69/2010 before MC
W.P.C No.4388/2010 -2-
No.175/2009 is disposed of. It is stated that the MC is posted
for evidence.
The writ petition is disposed of directing the Family
Court, Kasargod to dispose of Ext.P3 application before it
disposes of MC No.175 of 2009.
(K.M.JOSEPH)
JUDGE.
(M.L.JOSEPH FRANCIS)
JUDGE.
MS