High Court Kerala High Court

Sheela S. Solomon vs George Bright on 12 January, 2009

Kerala High Court
Sheela S. Solomon vs George Bright on 12 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 718 of 2009(S)


1. SHEELA S. SOLOMON, AGED 40 YEARS,
                      ...  Petitioner

                        Vs



1. GEORGE BRIGHT, S/O. LATE GEORGE,
                       ...       Respondent

2. INDIAN BANK, STATUE, THIRUVANANTHAPURAM

3. STATE BANK OF TRAVANCORE, PATTOM BRANCH,

4. THE BANK OF INDIA, PATTOM BRANCH,

5. BANK OF BARODA, PALAYAM BRANCH,

                For Petitioner  :SMT.K.KUSUMAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :12/01/2009

 O R D E R
                              P.R. RAMAN &
                           C.T.RAVI KUMAR, JJ.
                         = = = = = = = = = = = = =
                           W.P.(C) NO. 718/2009
                       = = = = = = = = = = = = = = =

          DATED THIS, THE 12TH DAY OF JANUARY, 2009.

                              J U D G M E N T

Raman, J.

This writ petition is filed against an order declining to grant

temporary injunction, passed by the Family Court, Thiruvananthapuram.

Withdrawal of any amount from B schedule accounts was sought to be

injuncted which was refused by the court below. Learned counsel appearing

on behalf of the respondent Sri. S.D. Asokan submitted that the amount is

already withdrawn. In the circumstances, even the relief sought for has

become infructuous. We have also found from the order of the court below

that injunction was partly allowed.

Dismissed.

P.R. RAMAN,
(JUDGE)

C.T.RAVIKUMAR,
(JUDGE)

knc/-