Kerala High Court
Retnamma vs Saraswathy on 5 February, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
MFA No. 158 of 2001()
1. RETNAMMA
... Petitioner
Vs
1. SARASWATHY
... Respondent
For Petitioner :SRI.P.B.SURESH KUMAR
For Respondent :SRI.C.UNNIKRISHNAN (KOLLAM)
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :05/02/2008
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
-----------------------------------------
M.F.A. No. 158 OF 2001
-----------------------------------------
Dated this the 5th day of February, 2008.
J U D G M E N T
Kurian Joseph, J.
The appellants are aggrieved by the order dated 30.11.2000
in I.A.No.1387/2000 in O.S.No.306/2000 on the file of the Family
Court, Kollam whereby the interim attachment was lifted. The
appeal has been pending before this Court for the last more than
seven years. We do not think, at this distance of time, anything
survives in this matter. Therefore, the appeal is dismissed.
KURIAN JOSEPH
JUDGE
HARUN-UL-RASHID
JUDGE
smp
KURIAN JOSEPH &
HARUN-UL-RASHID, JJ.
M.F.A. No. 158 OF 2001
J U D G M E N T
05.02.2008