IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 03.11.2006
CORAM
THE HONOURABLE MR. JUSTICE P.SATHASIVAM
C.R.P(PD)No.1076 of 2005
and
C.M.P.No.12838 of 2005
Rashida Khan ... Petitioner
Versus
Gaffar Khan ... Respondent
Civil Revision Petition filed against the order and decretal order in I.A.No.2592 of 2004 in O.P.No.1716 of 2002 on the file of the Principal Judge, Family Court, Chennai dated 01.02.2005.
For Petitioner : Mr.C.Rajan
For Respondent : Mr.Mohammed Ashraf Rafi
ORDER
Considering the order to be passed hereunder, I am of the view that it is unnecessary to refer the factual matrix as stated by both the petitioner and the respondent.
2. It is fairly admitted by both sides that the main petition, namely OP No.1716 of 2002 is partly heard. In such circumstances, I am of the view that ends of justice would be met by directing the Principal Judge, Family Court, Chennai to dispose of the main OP No.1716 of 2002 including the question relating to maintainability in accordance with law, within a period of three months from the date of receipt of a copy of this order. This Civil Revision Petition is disposed of accordingly. No costs. Consequently, connected miscellaneous petition is closed.
gms
Note to Office: Issue order copy not later than 8.11.2006
To
Principal Judge,
Family Court,
Chennai
[SANT 8471]