IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 18118 of 2006(F)
1. K. ARAVINDAKSHAN,
... Petitioner
Vs
1. SUSHA,
... Respondent
For Petitioner :SRI.S.M.PREM
For Respondent :SRI.M.H.HANIL KUMAR
The Hon'ble MR. Justice M.RAMACHANDRAN
The Hon'ble MR. Justice A.K.BASHEER
Dated :18/12/2006
O R D E R
M. RAMACHANDRAN & A.K.BASHEER, JJ.
----------------------------------------------
W.P.(C).NO. 18118 OF 2006 F
----------------------------------------------
Dated this the 18th day of December, 2006
J U D G M E N T
Ramachandran, J.
The order passed as Ext.P5 by the Family Court
whereby there was a direction for payment of interim
maintenance is challenged in the present proceedings.
2. However, we notice that due opportunity had
been given to the petitioner to partake in the proceedings
and from the counter affidavit, it is seen that the
respondent is in need of money and the matrimonial
relationship continues.
3. In the aforesaid circumstances, we do not find it
necessary to intervene at this stage. Without prejudice to
the rights of the petitioner, if any, to move appropriately in
due course, the writ petition is dismissed.
Sd/-
M. Ramachandran, Judge
sd/-
A.K.Basheer, Judge
Mbs/
DBA NO.
:-2-:
M. RAMACHANDRAN &
A.K.BASHEER, JJ
——————————————
W.P.(FC).NO. OF 200
——————————————
DBA NO.
:-3-:
J U D G M E N T
DATED: -11-2006
DBA NO.
:-4-: