IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19361 of 2008(S)
1. RESHMI PILLAI, KALPAKAM, PADA-SOUTH,
... Petitioner
Vs
1. V.SUNIL, ADVOCATE, KUNNATH HOUSE,
... Respondent
2. ANITHA PILLAI, KALPAKAM, PADA-SOUTH,
For Petitioner :SRI.M.BALAGOVINDAN
For Respondent :SRI.P.B.SAHASRANAMAN
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :02/07/2008
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
----------------------------------------------
W.P.(C) No.19361 of 2008
----------------------------------------------
Dated 2nd July, 2008.
J U D G M E N T
Kurian Joseph, J.
The writ petition is filed mainly with the following
prayer :-
“Issue a writ of mandamus or other appropriate writ
direction or order directing the Family Court, Kollam to dispose of
O.P.(G&W)No.446/05 along with O.P.(HMA) 364/05 without further
delay.”
The registry, as directed by this court has contacted the Family
Court, Kollam and it is informed that the matters can be disposed
of within five months. Accordingly, the writ petition is disposed of
directing the Family Court, Kollam to dispose of O.P.(G&W)
446/05 and O.P.(HMA) 364/05 within a period of five months from
the date of receipt of a copy of the judgment. It will be open to
the parties, as permitted in Ext.P2 judgment to approach the
Family Court for appropriate orders regarding the interim custody
of the children, in case they deem it necessary. Needless to say
that until such orders are passed by the Family Court, the
WP(C) NO.19361/08 2
situation as obtaining on the date of Ext.P2 judgment will
continue.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
HARUN-UL-RASHID, JUDGE.
tgs
KURIAN JOSEPH &
HARUN-UL-RASHID, JJ
———————————————-
W.P.(C) No.19361 of 2008
———————————————-
J U D G M E N T
Dated 2nd July, 2008.