High Court Kerala High Court

Vinu Varghese vs Suma Mary on 9 April, 2007

Kerala High Court
Vinu Varghese vs Suma Mary on 9 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 11637 of 2007(S)


1. VINU VARGHESE, AGED 28 YEARS,
                      ...  Petitioner

                        Vs



1. SUMA MARY, AGED 27 YEARS, D/O. JACOB,
                       ...       Respondent

                For Petitioner  :SRI.R.SANTHOSH BABU

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :09/04/2007

 O R D E R
            KURIAN JOSEPH & K.T. SANKARAN, JJ.

           ------------------------------------

                 W.P.(C) NO.11637 OF 2007 S

           ------------------------------------

           Dated this the 9th day of April, 2007



                           JUDGMENT

Kurian Joseph, J.

The only prayer is for a direction to the Family

Court, Ettumanoor to pass orders on Ext.P2, I.A.No.3177

of 2006 filed in O.P.(Divorce) No.717 of 2005. It is

seen from the report submitted by the Registry that the

Family Court has already posted the I.A. to this date,

namely, 9.4.2007. The prayer in the I.A is for a

direction to send the parties for counselling in a

counselling centre. Since the Family Court is

expected to take all steps possible to have a re-union,

it is only appropriate that the Family Court considers

the application before proceeding with the Original

Petition.

Accordingly, the Writ Petition is disposed of

directing the Family Court, Ettumanoor to consider and

pass appropriate orders on Ext.P2 interlocutory

W.P.(C) NO. 11637 OF 2007 S

:: 2 ::

application before proceeding with the Original

Petition.

(KURIAN JOSEPH)

Judge

(K.T.SANKARAN)

Judge

ahz/