Court No. - 2 Case :- WRIT - C No. - 68404 of 2009 Petitioner :- Vivek Kumar Respondent :- Family Judge Varanasi & Anr. Petitioner Counsel :- Dhirendra Kr. Srivastava Hon'ble Ashok Bhushan,J.
Hon’ble Virendra Singh,J.
Heard, learned counsel for the petitioner.
No notice is issued to the respondent no.2 in view of the order which is being
passed.
The only prayer pressed by the petitioner is that the petitioner’s Case No.
105/2006 under Section 9 of Hindu Marriage Act be directed to be
expeditiously disposed of.
Petitioner’s case in the writ petition is that respondent has appeared in the case
and the case was proceeding for conciliation between the parties. A perusal of
the Order Sheet indicates that the Court was vacant for certain period, but
now the learned counsel for the petitioner submits that the Court is not vacant.
Matrimonial disputes between the parties are to be expeditiously decided.
Looking to the nature of the dispute, we observe that the Judge, Family Court,
Varanasi shall endeavour to expeditiously dispose of the matter.
With the aforesaid observation writ petition stands disposed of.
Order Date :- 5.1.2010
SB