Kerala High Court
Swapna vs K.Radhakrishna Pillai on 27 June, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 19708 of 2007(S)
1. SWAPNA, D/O.CHELLAMMA, MADATHINETHU
... Petitioner
Vs
1. K.RADHAKRISHNA PILLAI, KINARUVILA
... Respondent
For Petitioner :SRI.GOPAKUMAR R.THALIYAL
For Respondent : No Appearance
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :27/06/2007
O R D E R
J.B.KOSHY & K.P.BALACHANDRAN, JJ.
-------------------------------------
W.P.(C).No.19708 OF 2007
-------------------------------------
Dated 27th June, 2007
JUDGMENT
Koshy,J
.
Petitioner filed Ext.P1 application for divorce,
Ext.P2 application for recovery of gold ornaments and money
and Ext.P3 for maintenance. All these applications are
pending in the Family Court for more than six years. In the
above circumstances, Family Court, Thiruvananthapuram is
directed to dispose of those applications as early as
possible, in any event, before 31.12.2007.
The writ petition is disposed of accordingly.
J.B.KOSHY
JUDGE
K.P.BALACHANDRAN
JUDGE
tks