IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP (FC).No. 329 of 2010(R)
1. SALIM,ALANCHERRY VEEDU,ANDOORKONAM.P.O,
... Petitioner
Vs
1. RAJEELA,D/O.ANEEZA BEEVI,NIZHANIZA,
... Respondent
2. NISHA,D/O.SALIM,NIZHANIZA,KOLLAMKAVU,
3. NIZA,D/O.SALIM,NISHANIZA,KOLLAMKAVU,
For Petitioner :SRI.R.V.SREEJITH
For Respondent :SRI.J.JAYAKUMAR
The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :08/11/2010
O R D E R
R.BASANT & K.SURENDRA MOHAN, JJ.
***********************
O.P(F.C) No.329 of 2010
*****************************
Dated this the 8th day of November, 2010
JUDGMENT
BASANT, J.
We have heard both counsel. This judgment must be read
in continuation of the earlier orders passed by us on 14.10.2010
and 22.10.2010. The report of the learned Judge dated
02.11.2010 shows, and both counsel accept, that the I.As have
already been disposed of. A copy of the order is placed before
this Court. Subject to appropriate conditions, the petition to
restore the application to set aside the exparte order has been
restored. The proceedings in execution stands stayed by the
order of the Family Court. In these circumstances, no further
directions are necessary, submits the learned counsel for the
petitioner.
2. We accept the submission of the learned counsel for
the petitioner. We are satisfied that no further directions are
necessary in this petition. This petition is, in these
circumstances, dismissed.
(R.BASANT, JUDGE)
(K.SURENDRA MOHAN, JUDGE)
rtr/