Kerala High Court
Sandhya Bhargavan vs Sandeep Madhavan on 16 July, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 21748 of 2007(S)
1. SANDHYA BHARGAVAN, AGED 29 YEARS,
... Petitioner
Vs
1. SANDEEP MADHAVAN,AGED 32,SON OF C.K.-
... Respondent
2. C.K. MADHAVAN, AGED ABOUT 65 YEARS,
3. NALINI MADHAVAN, AGED ABOUT 54 YEARS,
For Petitioner :SRI.G.P.SHINOD
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :16/07/2007
O R D E R
KURIAN JOSEPH & T.R. RAMACHANDRAN NAIR, JJ
================================
W.P.(C) NO. 21748 OF 2007
================================
Dated this the 16th day of July, 2007.
JUDGMENT
Kurian Joseph,J
The writ petition is filed with the following prayer:
i) direct the Family Court, Nedumangad to dispose of O.P.
No. 225 of 2006 and M.C. 58 of 2006 expeditiously within a
time limit to prescribed by this Honourable Court.
2. It is for the petitioner to move the Family Court,
Nedumangad in which case, taking note of the facts and circumstances
of the case as pleaded in the petition, the Family Court will take
appropriate action for expeditious disposal of the case.
The writ petition is disposed of accordingly.
KURIAN JOSEPH, JUDGE.
T.R. RAMACHANDRAN NAIR, JUDGE.
rv