High Court Kerala High Court

Bindu Chandrasekharan vs Chandrasekharan Krishnan on 30 June, 2010

Kerala High Court
Bindu Chandrasekharan vs Chandrasekharan Krishnan on 30 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18755 of 2010(R)


1. BINDU CHANDRASEKHARAN, OLIKKAL HOUSE,
                      ...  Petitioner

                        Vs



1. CHANDRASEKHARAN KRISHNAN,
                       ...       Respondent

                For Petitioner  :SRI.T.P.PRADEEP

                For Respondent  :SRI.M.T.SURESHKUMAR

The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :30/06/2010

 O R D E R
               R.BASANT & M.C. HARI RANI,JJ
        ==============================
                W.P.(CRL) NO. 234 of 2010 &
                  W.P.(C)NO. 18755 OF 2010
          ============================
       DATED THIS THE 30TH DAY OF JUNE 2010

                          JUDGMENT

Basant,J.

These petitions relate to dispute between the parents about

the custody of their three minor children. Report of the Family

Court was called for and the report dated 28/6/2010 conveys to

us and both counsel agree and accept that the children were

produced and interim arrangements for custody of the children

have already been made by the Family Court. In these

circumstances, we are of the opinion that no further directions

are necessary in both these writ petitions.

2. These writ petitions are, in these circumstances,

dismissed as agreed. We, however, hasten to observe that the

right of the parties to challenge the order passed by the Family

Court shall not in any way be fettered by the dismissal of these

writ petitions.

R. BASANT, JUDGE

M.C. HARI RANI,JUDGE

2

ks.

ks.