IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14980 of 2009(R)
1. UNNIKRISHNA MARAR,S/O.KRISHNA MARAR,
... Petitioner
Vs
1. RUGMINI AMMA,D/O.PADMANABHAN NAIR,
... Respondent
For Petitioner :SMT.K.GIRIJA
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :23/06/2009
O R D E R
R.BASANT & M.C.HARIRANI, JJ.
* * * * * * * * * * * * *
W.P.(C).No.14980 of 2009
----------------------------------------
Dated this the 23rd day of June 2009
J U D G M E N T
BASANT,J
The short prayer raised by the petitioner, a senior citizen,
is that O.P.No.1185/08 pending before the Family Court,
Ernakulam may be directed to be disposed of expeditiously.
Report of the learned Judge was called for. The learned Judge
reports that the petitioner himself is guilty of not getting ready
and he has not shown any anxiety before the court below to
secure an expeditious disposal.
2. Be that as it may, the learned Judge has reported that
the matter can be disposed of within a period of three months
from 11/6/2009, that is the date of the report. We accept the
report of the learned Judge that the matter shall be disposed of
as expeditiously as possible, at any rate, prior to 11/9/2009. The
learned counsel for the petitioner also accepts that if that time
limit were set, no further directions are necessary.
3. This writ petition is accordingly dismissed accepting
the report of the learned Judge that O.P.No.1185/08 shall be
W.P.Crl/Mat.Appeal No. 2
disposed of on or before 11/9/2009. Compliance shall be
reported to this court.
(R.BASANT, JUDGE)
(M.C.HARIRANI, JUDGE)
jsr
// True Copy// PA to Judge
W.P.Crl/Mat.Appeal No. 3
W.P.Crl/Mat.Appeal No. 4
R.BASANT & M.C.HARIRANI, JJ.
.No. of 200
ORDER/JUDGMENT
18/06/2009