IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 28592 of 2007(S)
1. S.M.MEENA, W/O.SAJITH DAS,
... Petitioner
2. SAMJITH DAS S/O.S.M.MEENS,
Vs
1. S.SAJITH DAS, S/O.SATHYA DAS NADAR,
... Respondent
2. SATHYA DAS NADAR,
3. SURESH DAS,
4. SUBHASH DAS,
5. SHIMA VIJAYAKUMAR,
6. VIJAYAKUMAR,
7. MARTIN, S/O.SABARIMUTHUDAS NADAR,
8. LAISY W/O.SABARIMUTHU NADAR,
For Petitioner :SRI.D.KISHORE
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :26/09/2007
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
-----------------------------------------
W.P(C)No.28592 of 2007
-----------------------------------------
Dated this the 26th day of September, 2007
JUDGMENT
Kurian Joseph,J.
It is submitted by counsel for the petitioners that though there are five
petitions pending between the parties before the Family Court only four are
consolidated and Ext.P6 petition for divorce is not consolidated with the other
cases. It is further submitted that unless Ext.P6 is also consolidated, the
petitioners would suffer serious prejudice. Still further it is submitted that in
case Ext.P6 is separately tried, it would only lead to severe hardship and waste
of precious time of the court. These are all matters for the petitioners to bring to
the notice of the Family Court in which case the Family Court will take
appropriate steps, if required, for consolidating all the litigations between the
parties.
The writ petition is disposed of as above.
Issue copy of the judgment today itself for enabling the petitioner to move
the Family Court as above.
(KURIAN JOSEPH, JUDGE)
(HARUN-UL-RASHID, JUDGE)
ahg.