High Court Kerala High Court

K. Ramesh vs K. Sindu on 7 February, 2008

Kerala High Court
K. Ramesh vs K. Sindu on 7 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP(Family Court) No. 19 of 2008()


1. K. RAMESH, S/O.K.GOPALAKRISHNAN,
                      ...  Petitioner

                        Vs



1. K. SINDU, D/O. LATE ACHUTHANKUTTY,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.VINOD VALLIKAPPAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :07/02/2008

 O R D E R
                             R. BASANT, J.

             ````````````````````````````````````````````````````

                     R.P.(F.C.) No. 19 OF 2008

             ````````````````````````````````````````````````````

             Dated this the 7th day of February, 2008


                                O R D E R

This revision petition is directed against an ex-parte

order directing payment of maintenance to the wife

(respondent herein) of the petitioner. After discussions of the

Bar, the learned counsel for the petitioner only prays that this

R.P.F.C. may be dismissed as not pressed without any

prejudice to the right of the petitioner to move the Family

Court to get the impugned ex-parte order set aside in

accordance with the provisions of the Cr.P.C.

2. I accept the said request. This R.P.F.C. is, in these

circumstances, dismissed as withdrawn without prejudice to

the right of the petitioner to move the Family Court to get the

ex-parte order set aside in accordance with law.

3. Return the copy of the impugned order to the

learned counsel for the petitioner forthwith.

(R.BASANT, JUDGE)

aks