IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 4100 of 2007(S)
1. VIJAYAN NAIR, AGED 42,
... Petitioner
Vs
1. PRABHA KUMARI, PADINJATTETHIL VEEDU,
... Respondent
2. AKHILA, MINOR, AGED 12 YEARS,
For Petitioner :SRI.K.KARTHIKEYAN
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :06/08/2007
O R D E R
KURIAN JOSEPH & T.R.RAMACHANDRAN NAIR,JJ.
-----------------------------------------
W.P(C)No.4100 of 2007
-----------------------------------------
Dated this the 6th day of August, 2007
JUDGMENT
Kurian Joseph,J.
The writ petition is filed with the following prayer:-
(i) to direct the Family Court, Nedumangadu to
keep the proceedings in E.P.No.96/05 which arose
from O.S.No.536/2000 of Family Court,
Thiruvananthapuram in abeyance till a decision is
taken on Exts.P7 and P8 by the Family Court,
Thiruvananthapuram.
Notice to the respondents has been returned unserved as “not
known”. Thereafter by order dated 19-7-2007 we directed the
petitioner to serve notice on the counsel appearing before the
Family Court. On 27-7-2007 we again issued a direction to the
petitioner to serve notice on the counsel for the respondents
appearing before the Family Court, showing that the case is
posted before this court on 1-8-2007. It is brought to our notice
that notice has been served on the counsel appearing before the
Family Court. Despite such steps taken for service of notice on
the respondents, there is no appearance for the respondents.
W.P(C)No.4100 of 2007
-:2:-
There is an interim order since 19-7-2007. Therefore, the writ
petition is allowed in terms of the prayer as extracted above with
a direction to the Family Court, Thiruvananthapuram to dispose
of Exts.P7 and P8 within a period of three months from today.
The interim order dated 19-7-2007 will continue till such time.
The registry will immediately communicate a copy of this
judgment and the writ petition to the Family Court,
Thiruvananthapuram.
(KURIAN JOSEPH, JUDGE)
(T.R.RAMACHANDRAN NAIR, JUDGE)
ahg.