High Court Kerala High Court

Sabitha Rani vs Rajesh on 23 March, 2010

Kerala High Court
Sabitha Rani vs Rajesh on 23 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9382 of 2010(R)


1. SABITHA RANI, D/O.PUSHPA,
                      ...  Petitioner

                        Vs



1. RAJESH, S/O.RAJU,
                       ...       Respondent

2. RAJU, SREE SAILAM,

3. RADHA,

                For Petitioner  :SRI.C.RAJENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :23/03/2010

 O R D E R
                          K. M. JOSEPH &
                 M.L. JOSEPH FRANCIS, JJ.
              - - - - - - - - - - - - - - - - - - - - - - - - - -
                  W.P.(C).No. 9382 of 2010 R
              - - - - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 23rd day of March, 2010

                             JUDGMENT

Joseph, J.

The petitioner has approached this Court for a direction to

the Family Court, Kollam to dispose of O.P. 548 of 2008, M.C.

No. 157 of 2008, O.P. (G&W) No.909 of 2009 and O.P. (HMA)

No.151 of 2008 within a time frame fixed by this Court in

accordance with law.

2. We got a report from the Family Court, Kollam, wherein

the learned Judge informed that the cases are posted for

counselling and mediation and posted to different dates in April,

2010. The learned Judge further informed that she has been

directed to dispose of targeted cases on or before 30.4.2010 and

time bound directions have been issued in many other cases also.

Considering the fact that steps are not complete in OP 548/08,

W.P.(C).No. 9382 of 2010

2

MC No.157/08, OP (G&W) No. 909/09 and OP (HMA) No. 151/08,

the learned Judge informed that if the parties co-operate and this Court

so directs, the cases can be disposed of within six months.

3. We take note of the report and dispose of the Writ Petition

directing the Family Court, Kollam to dispose of O.P. 548 of 2008,

M.C. No. 157 of 2008, O.P. (G&W) No.909 of 2009 and O.P. (HMA)

No.151 of 2008 within a period of six months from the date of

production of a copy of this judgment before the Family Court.

(K. M. JOSEPH)
Judge

(M.L. JOSEPH FRANCIS)
Judge
tm