IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP (FC).No. 715 of 2010(R)
1. PARAMESWARAN, SUBHASHINI,
... Petitioner
Vs
1. E.SUGANDHI, D/O.YESODHA,
... Respondent
For Petitioner :SRI.K.SUBASH CHANDRA BOSE
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :25/01/2011
O R D E R
K.M. JOSEPH &
M.L. JOSEPH FRANCIS, JJ.
- - - - - - - - - - - - - - - - - - - - - - - - - -
O.P.(FC).No. 715 of 2010 R
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 25th day of January, 2011
JUDGMENT
Joseph, J.
The petitioner has filed this Original Petition for a
direction to the Family Court, Kollam to try and dispose of O.P.
No. 134 of 2008 and O.P.(HMA) No. 138 of 2008 within a time
limit to be prescribed by this Court. We take note of the order
dt.15.11.2010, wherein this Court found that prima facie the
prayer for early disposal is perfectly legitimate.
2. Accordingly a report was called for from the Family
Court. We have perused the report dt.22.1.2011, wherein the
Family Court requests for six months’ time for disposal of these
cases. In these circumstances, we direct the Family Court,
Kollam to take up O.P.No. 134 of 2008 and O.P.(HMA) No. 138
of 2009 and dispose of the same finally as early as possible,
O.P.(FC).No. 715 of 2010
2
at any rate, within a period of seven months from the date of
production of a copy of this judgment before it.
3. This Original Petition is disposed of as above.
(K.M. JOSEPH)
Judge
(M.L. JOSEPH FRANCIS)
Judge
tm