IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl.).No. 506 of 2010(S)
1. ASHA ELIZABETH PHILIP,
... Petitioner
Vs
1. DISTRICT SUPERINTENDENT OF POLICE,
... Respondent
2. CIRCLE INSPECTOR OF POLICE,
3. SUB INSPECTOR OF POLICE,
4. SONY ABRAHAM, THOPPIL HOUSE,
5. T.P.ABRAHAM, THOPPIL HOUSE,
6. RACHELAMMA ABRAHAM,THOPPIL HOUSE,
7. CHARLIE ABRAHAM, THOPPIL HOUSE,
For Petitioner :SRI.BECHU KURIAN THOMAS
For Respondent :SRI.V.PHILIP MATHEW
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :06/01/2011
O R D E R
THOTTATHIL B.RADHAKRISHNAN &
P.S.GOPINATHAN, JJ.
-------------------------------------------
W.P(Crl).No.506 OF 2010
-------------------------------------------
Dated this the 6th day of January, 2011
JUDGMENT
Thottathil B.Radhakrishnan, J.
Read the earlier orders. Following that, the child has been
produced by the father before the Family Court, Ettumannoor. It
is mentioned by both sides that the Family Court has issued
orders letting the child go with the mother for the time being.
Now that the proceedings are before the Family Court and the
child is now regulated by the orders of the Family Court, learned
counsel for the petitioner is right in saying that the matter can
be closed. This writ petition is accordingly closed without
prejudice to contentions in all other connected matters.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
Sd/-
P.S.GOPINATHAN,
Judge.
kkb.6/1.