High Court Kerala High Court

Sunitha K.K vs A.S. Ramesh on 6 July, 2009

Kerala High Court
Sunitha K.K vs A.S. Ramesh on 6 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16754 of 2009(R)


1. SUNITHA K.K.,
                      ...  Petitioner

                        Vs



1. A.S. RAMESH, S/O.SUKUMARAN, AGED
                       ...       Respondent

                For Petitioner  :SRI.SUNIL NAIR PALAKKAT

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :06/07/2009

 O R D E R
              R.BASANT & M.C.HARIRANI, JJ.
                     * * * * * * * * * * * * *
                    W.P.(C).No.16754 of 2009
                    ----------------------------------------
                Dated this the 6th day of July 2009


                          J U D G M E N T

BASANT,J

The short grievance of the petitioner in this writ petition is

that E.P.No.60/06 has not been received with the expedition

which it requires. Report of the learned Judge of the Family

Court was called for. The report dated 30/6/2009 has been

received. The learned counsel for the petitioner submits that

now notice has been ordered on 01/07/2009 and the petitioner is

taking necessary steps as directed by the Family court. Earlier,

such specific directions were not there and that is what obliged

the petitioner to come to this court, submits the learned counsel

for the petitioner.

2. The learned counsel for the petitioner submits that in

the light of the steps subsequently taken, the petitioner does not

want any further directions in this writ petition. There may only

be a direction that E.P.No.60/06 must be disposed of as

expeditiously as possible.

W.P.C No.16754/09 2

3. We find merit in the said request. With the

direction/observation that the Family Court must make every

endeavour to dispose of E.P.No.60/06 as expeditiously as

possible, at any rate, within a period of six months from the date

on which a copy of this judgment is placed before the learned

Judge, this writ petition is dismissed.

4. Communicate a copy of this judgment to the court

below. The court below shall report compliance to this court.




                                             (R.BASANT, JUDGE)



                                       (M.C.HARIRANI, JUDGE)



jsr

                 // True Copy//      PA to Judge

W.P.C No.16754/09    3

W.P.C No.16754/09    4




                      R.BASANT & M.C.HARIRANI, JJ.




                                      .No. of 200




                             ORDER/JUDGMENT




                                      18/06/2009