High Court Kerala High Court

Suneer P.M. vs P.H.Naseema on 22 December, 2010

Kerala High Court
Suneer P.M. vs P.H.Naseema on 22 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP (FC).No. 1018 of 2010(R)


1. SUNEER P.M. , S/O.MUHAMMEDALI, AGED 38
                      ...  Petitioner

                        Vs



1. P.H.NASEEMA, D/O. HANEEFA, AGED 32 YEARS
                       ...       Respondent

                For Petitioner  :SRI.P.M.ZIRAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :22/12/2010

 O R D E R
            R.BASANT & K.SURENDRA MOHAN, JJ.
                       ***********************
                    O.P(F.C) No.1018 of 2010
                    *****************************
            Dated this the 22nd day of December, 2010

                            JUDGMENT

BASANT, J.

Prayer in this O.P(F.C) is for an expeditious disposal of

O.P.No.1127 of 2008, which, it is alleged, was taken for orders

by the Family Court on 09.03.2010. We called for a report of the

Family Court. The report of the Family Court shows that

O.P.No.1127 of 2008 and O.P.No.781 of 2007 are connected

matters. In both these matters trial has not commenced. The

learned Judge reports that the matter can be taken up for trial

and both these O.Ps can be disposed of expeditiously – within a

period of 3 months.

2. The learned counsel for the petitioner submits that

these two O.Ps are connected with M.C.No.350 of 2007. It was

the impression of the petitioner that all the 3 matters were taken

for orders. Subsequent to the filing of this petition, M.C.No.350

of 2007 has been disposed of. The learned counsel for the

petitioner accepts that there has been no formal order directing

joint trial of the 3 petitions. In these circumstances, the learned

counsel for the petitioner submits that the petitioner shall be

O.P(F.C) No.1018 of 2010 2

satisfied if as undertaken by the Family Court the matter is

disposed of by 18.03.2011.

3. We accept the submission of the learned counsel for

the petitioner. We accept the report of the Family Court,

Ernakulam. We direct the Family Court, Ernakulam to dispose of

O.P.Nos.1127 of 2008 and 781 of 2007 on or before 18.03.2011

as undertaken by the learned Judge.

4. Compliance shall be reported to this Court.

5. This original petition is, in these circumstances,

allowed in part. The above directions are issued.

(R.BASANT, JUDGE)

(K.SURENDRA MOHAN, JUDGE)

rtr/