IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30985 of 2008(S)
1. HAROON, A1/5 BREEZE FLATS JAYARAM STREET
... Petitioner
Vs
1. JAYAKUMAR.G., S/O.GOPALAN,
... Respondent
For Petitioner :SMT.SANDHYA RAJU
For Respondent :SRI.V.K.SUNIL
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :27/01/2010
O R D E R
K. M. JOSEPH &
M.L. JOSEPH FRANCIS, JJ.
--------------------------------------------------
W.P(C). NO. 30985 OF 2008 S
---------------------------------------------------
Dated this the 27th January, 2010
JUDGMENT
K.M. Joseph, J.
The question in this Writ Petition relates to the alleged
lack of jurisdiction of the Family Court, Kottayam at
Ettumanoor to proceed with the matter instituted by the
respondent. The matter was referred to mediation.
2. We heard the learned counsel appearing for the parties.
Learned counsel for the parties would submit that in terms of the
mediation, the respondent is agreeable to withdraw the petition
filed before the Family Court, Kottayam at Ettumanoor and
institute it in the appropriate Family Court in Chennai. We
record the submission of the learned counsel for the respondent
that the respondent will withdraw the petition filed before the
Family Court, Kottayam at Ettumanoor with liberty to institute
WPC. 30985/08 S 2
the matter before the Family Court, Chennai and close the Writ
Petition.
Sd/=
K.M. JOSEPH,
JUDGE
Sd/=
M.L. JOSEPH FRANCIS,
JUDGE
kbk.
// True Copy //
PS to Judge