IN THE HIGH COURT OF KERALA AT ERNAKULAM
Mat.Appeal.No. 697 of 2008()
1. E.THIRUMALAKUTTY, AGED 78 YEARS,
... Petitioner
Vs
1. RAJITHA BALAKRISHNAN, AGED 38 YEARS,
... Respondent
For Petitioner :SRI.MANJERI SUNDERRAJ
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :04/11/2009
O R D E R
R.BASANT & M.C. HARI RANI,JJ
==============================
MAT APPEAL NO. 697 OF 2008
============================
DATED THIS THE 4TH DAY OF NOVEMBER 2009
JUDGMENT
Basant,J.
Called upon to explain how a petition under the Domestic
Violence Act is maintainable by itself before the Family Court,
the learned counsel for the appellant submits that it is
unnecessary to go into that question in detail as the appellant
has already initiated other proceedings before the civil court to
enforce her rights in respect of the property in question.
Counsel prays that in these circumstances this appeal may be
dismissed as withdrawn. Request accepted. This appeal is
dismissed as withdrawn.
R. BASANT, JUDGE
M.C. HARI RANI,JUDGE
ks.
WPC. 2 ks.