Allahabad High Court High Court

Santosh Kumar Singh S/O Muneshwar … vs Principal Judge, Family Court, … on 9 July, 2010

Allahabad High Court
Santosh Kumar Singh S/O Muneshwar … vs Principal Judge, Family Court, … on 9 July, 2010
Court No. - 24
C.M. Application No. 64921 of 2010

in re:
Case :- MISC. SINGLE No. - 2048 of 2010

Petitioner :- Santosh Kumar Singh S/O Muneshwar Singh ( U/A 227 )
Respondent :- Principal Judge, Family Court, Lucknow
Petitioner Counsel :- Alok Saxena
Respondent Counsel :- C.S.C.

Hon'ble Rajiv Sharma,J.

Heard learned Counsel for the parties.

On an application for passing appropriate orders, with the consent of
parties’ counsel, I proceed to hear the case finally.

Learned Counsel for the petitioner submits that the marriage of the
petitioner was solemnized with opposite party No.2 on 22.4.2002
according to Hindu rites and customs at Lucknow. Out of this wedlock,
one child was born on 12.10.2007. Thereafter, on 21.10.2008, the
petitioner under compelling circumstances filed a Suit under Section 9 of
the Hindu Marriage Act, 1955 at Gautam Budh Nagar which was
registered as R. S. No. 966 of 2008. Subsequently, the son of the
petitioner filed a Suit under Section 13 of the Hindu Marriage Act before
the Family Court, Lucknow which was registered as Regular Suit No.
707 of 2009.

After arguing the matter at length, learned Counsel for the petitioner
submits that interest of justice would suffice, if the opposite party No.1 is
directed to decide Regular Suit No. 707 of 2009 expeditiously, to which
learned Standing Counsel has no objection.

Accordingly, the opposite party No.1 is directed to decide Regular Suit
No. 707 of 2009, in accordance with law, within a maximum period of six
months from the date of presentation of a certified copy of this order.

The writ petition stands disposed of in terms of above.

Order Date :- 9.7.2010
lakshman