Court No. - 2 Case :- WRIT - C No. - 4691 of 2010 Petitioner :- Shri Narayan Respondent :- Smt. Meena Devi Petitioner Counsel :- L.M. Singh Hon'ble Ashok Bhushan,J.
Hon’ble Virendra Singh,J.
Heard counsel for the petitioner.
Notice is not being issued to the respondent in view of the order which is
being passed.
In the present writ petition, the petitioner has prayed that Suit No. 590 of 2008
(Shree Narayan Vs. Smt. Meena Devi ) be directed to be expeditiously
disposed off. The petitioner case is that he has filed an application under
section 13 of the Hindu Marriages Act, 1955 in which the respondent has
appeared, but the case has not yet been decided. The matrimonial disputes are
to be expeditiously decided looking to the very nature of the case.
Considering the above, we dispose of this petition with the observation that
Judge Family Court, Kanpur Nagar may make all endeavour to dispose of the
proceedings expeditiously preferably within one year.
Order Date :- 4.2.2010
Sh