High Court Kerala High Court

Ranjana vs Rahul Raj on 23 November, 2009

Kerala High Court
Ranjana vs Rahul Raj on 23 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32905 of 2009(R)


1. RANJANA,D/O.VIJAYAN,
                      ...  Petitioner

                        Vs



1. RAHUL RAJ,S/O.RAJAN,
                       ...       Respondent

                For Petitioner  :SMT.BINDU GEORGE

                For Respondent  : No Appearance

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

 Dated :23/11/2009

 O R D E R
              R.BASANT & M.C.HARI RANI, JJ.
                     * * * * * * * * * * * * *
                    W.P.(C).No.32905 of 2009
                    ----------------------------------------
           Dated this the 23rd day of November 2009


                          J U D G M E N T

Basant,J

The learned counsel for the petitioner submits that the

petitioner shall now take steps to file a fresh Mat.Appeal and, in

these circumstances, without prejudice to the rights of the

petitioner to challenge the impugned order by filing an

appropriate Mat.Appeal, this petition may be dismissed.

2. Request is accepted. This petition is dismissed. We

make it clear that the dismissal of this petition will not in any

way fetter the rights of the petitioner to challenge the impugned

order by initiating appropriate proceedings under Section 19 of

the Family Court Act.




                                                       (R.BASANT, JUDGE)



                                              (M.C.HARI RANI, JUDGE)
jsr

           // True Copy//           PA to Judge

W.P.Crl/Mat.Appeal No.    2

W.P.Crl/Mat.Appeal No.    3

W.P.Crl/Mat.Appeal No.    4




                           R.BASANT & M.C.HARI RANI, JJ.




                                            .No. of 200




                                   ORDER/JUDGMENT




                                           29/07/2009