High Court Kerala High Court

Shaji vs Sandhya on 24 February, 2010

Kerala High Court
Shaji vs Sandhya on 24 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 120 of 2010(S)


1. SHAJI, S/O. KARTHIKEYAN, AGED 40 YEARS,
                      ...  Petitioner

                        Vs



1. SANDHYA, W/O. SHAJI, AGED 27 YEARS,
                       ...       Respondent

                For Petitioner  :SRI.M.DINESH

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :24/02/2010

 O R D E R
                    C.N. RAMACHANDRAN NAIR,
                         HARUN-UL-RASHID, JJ.
                   --------------------------------------------
                           R.P. NO. 120 OF 2010
                                       IN
                      W. P. C NO. 20970 OF 2008
                   --------------------------------------------
               Dated this the 24th day of February, 2010.

                                  O R D E R

Ramachandran Nair, J.

Heard counsel appearing for the review petitioner and counsel

appearing for the respondent. Petitioner and respondent are husband

and wife living separately. Various petitions for divorce, for restitution

of conjugal rights, for custody of child, for recovery of money are

pending before the Family Court, Nedumangad. When this Court was

moved in writ proceedings by the respondent, a Division Bench of this

Court granted respondent’s request for joint trial of all the connected

cases and besides granting the relief, this Court also gave day time

custody of the child to the petitioner on every Sunday. However, it is

specified in the judgment that custody of the child will be essentially

with the sister of the petitioner, and petitioner will be in the company

of the child during that period. Review petition is now filed stating that

the petitioner’s sister, who was entrusted with the custody of the child,

2

namely, Smt. Sulochana, is staying 25 KMs. away from the petitioner’s

house and therefore in the place of Sulochana, petitioner may be

permitted to send another sister to collect the child and take care of the

child in terms of the judgment. Further prayer is for extension of the

period of custody of the child during holidays. Counsel appearing for

the respondent strongly opposed and stated that all the cases pending

are ready for disposal. We notice that Division Bench of this Court

granted custody with the involvement of the elder sister of the

petitioner for reasons though not stated in detail in the judgment. We

do not think conditions need be modified particularly when

respondent’s counsel pointed out that the sister whom the petitioner

wants to substitute for taking custody of the child is fairly a young lady

and she may not show any interest in the child. We therefore reject the

contention of the review petitioner. However, we feel that in order to

put to an end to the litigation, all the cases should be tried together and

disposed of at the earliest. We direct the Family Court Judge,

Nedumangad to dispose of all the cases within a period of three months

from the date of production of a copy of this order. Both the petitioner

3

and respondent will co-operate in the proceedings before the Family

Court.

R.P. is dismissed.

(C.N. RAMACHANDRAN NAIR)
Judge

(HARUN-UL-RASHID)
Judge
kk