High Court Kerala High Court

Resmi P vs Anoop R.C on 5 August, 2010

Kerala High Court
Resmi P vs Anoop R.C on 5 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22901 of 2010(R)


1. RESMI P, KULAMVILAKAM,
                      ...  Petitioner

                        Vs



1. ANOOP R.C, INDU, ATTUKAL,
                       ...       Respondent

                For Petitioner  :SRI.D.AJITHKUMAR

                For Respondent  : No Appearance

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

 Dated :05/08/2010

 O R D E R
              R.BASANT & M.C.HARI RANI, JJ.
                     * * * * * * * * * * * * *
                       W.P.C.No.22901 of 2010
                    ----------------------------------------
               Dated this the 5th day of August 2010

                         J U D G M E N T

Basant,J

The petitioner has come to this Court with the prayer that

O.P.No.1330/2008 pending before the Family Court,

Thiruvananthapurm filed by her for a declaration of nullity of

marriage allegedly solemnised and registered under the Special

Marriage Act with the respondent may be declared null and void.

That petition was filed on 11/12/2008. It is no-where near the

finishing point. It is at this juncture that the petitioner came to

this Court with this petition for issue of a direction for an early

out of turn expeditious disposal of the said O.P. The petitioner

has a further grievance that I.A.No.1445/2010 filed by her to

advance the hearing of O.P.No.1330/2008 is also not disposed of

by the Family Court. This petition is seen dated 20/7/2010 and

is filed before the court on 21/7/2010.

2. We admitted the writ petition and called for the

remarks of the learned Judge. We have received the

remarks/report dated 29/7/2010 from the learned Judge.

W.P.C.No.22901 of 2010 2

3. It is not disputed that the petition was filed on

11/12/2008. The matter stood posted to 21/8/2010. Admittedly

objections/counter statement has not been filed by the

respondent so far. It is true, going by the report of the learned

Judge, attempt was made to settle the dispute by reference to

the Counsellor/Adalath. But those attempts have been proved to

be not productive. It was hence that the case was posted to

21/8/2010, admittedly without any specific directions of what

steps are to be taken. We find the grievance of the petitioner to

be absolutely justified in the given circumstances. Her prayer

that the O.P may be directed to be disposed of appears to be

absolutely reasonable and justified. The learned Judge of the

Family Court, at the end of his long report, has stated that if

given six months time from 03/08/2010, the O.P shall be

disposed of on merits. We are satisfied that the said submission

can be accepted and directions issued accordingly. The learned

counsel for the petitioner submits that the petitioner shall be

satisfied if the said undertaking by the court is complied with.

4. We have gone through the report of the learned

Judge. We must say that the request of the learned Judge that

W.P.C.No.22901 of 2010 3

the O.P may be transferred from his Court for the reason that the

petitioner has raised ground F in the writ petition is most

unnecessary and unjustified. Ground F reads as follows:

“F. Even the petitioner filed I.A.No.1445 of

2010 to advance the original petition No.1330 of

2008 from 21.8.2010 to near date for early

disposal of the case. Even though Ext.P2 I.A has

been posted it is being adjourned at the instance

of the respondent.”

5. There is no semblance of any personal allegation

against the Presiding Officer. We feel that the Presiding Officer

has unnecessarily inferred allegations of mala fides against the

Presiding Officer. It is true that as per the report of the learned

Judge I.A.No.1445/2010 had been allowed and the case was

advanced to 12/7/2010 and from that date the case was posted to

03/08/2010. The petitioner, when he filed this writ petition, has

not referred to such advancement of the case to 12/7/2010 and

the posting of the case to 03/08/2010. That can certainly be

reckoned as an innocent or innocuous omission. May be when

this petition was signed on 20/07/2008, the petitioner was not

aware of the advancement of the case to 12/7/2010. There is

W.P.C.No.22901 of 2010 4

nothing sinister to be inferred from such mis statement/omission

to give details in the petition. At any rate, the request for

transfer of the case does appear to us to be very unsatisfactory.

We do not accept the said request.

6. This writ petition is, in these circumstances, allowed.

We accept the submission of the learned Judge of the Family

Court that the matter shall be disposed of by 03/02/2011.

Compliance shall be reported to this Court.

(R.BASANT, JUDGE)

(M.C.HARI RANI, JUDGE)
jsr

W.P.C.No.22901 of 2010 5

W.P.C.No.22901 of 2010 6

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

.No. of 200

ORDER/JUDGMENT

19/07/2010