High Court Kerala High Court

Nizar @ Nizarudeen vs Nazarudeen on 7 July, 2010

Kerala High Court
Nizar @ Nizarudeen vs Nazarudeen on 7 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21078 of 2010(R)


1. NIZAR @ NIZARUDEEN,S/O.ALIKUNJU,
                      ...  Petitioner

                        Vs



1. NAZARUDEEN,S/O.SULAIMANKUNJU,
                       ...       Respondent

                For Petitioner  :SRI.A.AHZAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :07/07/2010

 O R D E R
             R.BASANT & M.C.HARI RANI, JJ.
                    * * * * * * * * * * * * *
                     W.P.C.No.21078 of 2010
                   ----------------------------------------
                Dated this the 7th day of July 2010


                        J U D G M E N T

Basant,J

The petitioner herein is the 3rd respondent in an original

petition pending before the Family Court, Kollam. That

proceedings has been initiated by the husband against his

divorced wife and two others. The prayer is to set aside a

document executed by the wife in favour of the mother-in-law of

the petitioner herein. The mother-in-law of the petitioner and

the petitioner are arrayed before the court below as respondents

2 and 3. The O.P was filed in 2009. The same is pending even

now.

2. The short prayer of the petitioner is that there may be

an expeditious out of turn disposal of O.P.No.762/2009 pending

before the Family Court. The contention of the petitioner and

his mother-in-law that the Family Court has no jurisdiction has

been found against. The petitioner prays that there may be a

direction for expeditious out of turn disposal of O.P.No.762/2009

as an item of property purchased by him bona fide from the

W.P.C. No.21078/10 : 2 :

divorced wife is involved in the litigation and there is an

unnecessary attachment over the property.

3. Did the petitioner move the court below? If so, why

did the court below not entertain the request? It is now

conceded that no application to that effect has been made before

the Family Court. We must deprecate the practice of the parties

running to this Court with applications for out of turn disposal of

the pending matters before the courts below. It is for the

petitioner to move that court showing all the relevant reasons for

an out of turn expeditious disposal. Such request, if any made,

must certainly be considered by the Family Court. In the facts

and circumstances of this case, we find absolutely no reason to

invoke our extraordinary constitutional jurisdiction under Article

226 of the Constitution of India to issue any directions regarding

expeditious disposal.

4. In the result, this writ petition is dismissed. Needless

to say, if the petitioner files an application showing the reasons

for his prayer for out of turn expeditious disposal of his case, the

Family Court must consider such request and pass appropriate

orders. Needless further to say that if the petitioner is aggrieved

W.P.C. No.21078/10 : 3 :

by such orders, the petitioner’s option to seek legal remedies will

not be fettered by the dismissal of this petition.

5. Hand over copy of this order to the learned counsel

for the petitioner.




                                             (R.BASANT, JUDGE)



                                      (M.C.HARI RANI, JUDGE)
jsr



      // True Copy//      PA to Judge

W.P.C. No.21078/10    : 4 :

W.P.C. No.21078/10    : 5 :




                           R.BASANT & M.C.HARI RANI, JJ.




                                            .No. of 200




                                   ORDER/JUDGMENT




                                           29/07/2009