High Court Kerala High Court

Prasanna vs Chandra Buddan on 11 April, 2008

Kerala High Court
Prasanna vs Chandra Buddan on 11 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13141 of 2008(S)


1. PRASANNA, D/O.GOPALAN,
                      ...  Petitioner

                        Vs



1. CHANDRA BUDDAN, S/O.RAMAN,
                       ...       Respondent

                For Petitioner  :SRI.JOHNSON GOMEZ

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MRS. Justice K.HEMA

 Dated :11/04/2008

 O R D E R
                      J.B.KOSHY & K.HEMA, JJ.
                        --------------------------------------
                       W.P.(C)No.13141 OF 2008
                         -------------------------------------
                          Dated 11th April, 2008

                                 JUDGMENT

Koshy,J.

By impugned order, the Family Court lifted the attachment

and accepted the security bond with affidavit and fixed deposit receipt

for Rs.2,10,000/=. The Family Court also observed that in view of

section 39 of the Transfer of Property Act, the right to future

maintenance can be enforced only after getting a decree in the absence

of an agreement. Since security bond and fixed deposit received were

sufficient, we see no ground to interfere in the order of Family Court.

The Family Court is directed to dispose of the O.S itself as expeditiously

as possible.

The writ petition is disposed of accordingly.

J.B.KOSHY
JUDGE

K.HEMA
JUDGE

tks