Court No. - 4 Case :- MATTERS UNDER ARTICLE 227 No. - 274 of 2010 Petitioner :- Smt. Rukmini Mishra Respondent :- Principal Judge Family Court Alld And Another Petitioner Counsel :- Dhirendra Kumar Dwivedi Hon'ble Krishna Murari,J.
Heard learned counsel for the petitioner.
The only relief claimed in the petition is a writ of mandamus to
command the Principal Judge, Family Court, Allahabad to decide the
petition no. 956 of 2008 initiated by the petitionerwife under Section
9 of the Hindu Marriage Act along with petition no. 496 of 2008
initiated by the respondenthusband under Section 13 of the Hindu
Marriage Act.
Considering the facts and circumstances, the writ petition is disposed
of with the following directions :
(1) In case the petitioner moves an application before the Family
Court stating that the proceedings of petition no. 956 of 2008 and 496
of 2008 may be clubbed together, the said application shall be
considered and disposed of by the Family Court within two weeks
from the date of making such application.
(2) After the proceedings are clubbed together, the Principal Judge,
Family Court, Allahabad shall make all endeavour to decide the two
proceedings as expeditiously as possible preferably within a period of
six months.
Order Date :- 19.7.2010
nd