IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 16158 of 2007(S)
1. VIJAYAKUMARI, AGED 42 YEARS,
... Petitioner
Vs
1. K.K.HARI @ HARIKUMAR, S/O.KRISHNA PILLAI
... Respondent
For Petitioner :SRI.K.R.VINOD
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :29/05/2007
O R D E R
KURIAN JOSEPH & T.R.RAMACHANDRAN NAIR, JJ.
----------------------------------------------
W.P.(Civil) No.16158 of 2007
----------------------------------------------
Dated 29th May, 2007.
J U D G M E N T
Kurian Joseph, J.
What the petitioner essentially seeks is a modification
of Ext.P1 order passed by the Family Court, Thiruvalla with
regard to the custody of the child. According to the petitioner,
though the order to grant interim custody of the child to the
respondent for ten days is dated 21.4.2007, the respondent did
not take any steps till recently and now he is threatening the
petitioner with the assistance of the police. These are all matters
for the petitioner to bring to the notice of the Family Court, since
the matter is pending there, in which case, it will be duly
considered by the Family Court. Without prejudice to such
liberty, this Writ Petition (Civil) is dismissed.
KURIAN JOSEPH, JUDGE.
T.R.RAMACHANDRAN NAIR, JUDGE.
tgs
OP NO. 2
KURIAN JOSEPH &
T.R.RAMACHANDRAN NAIR, JJ
———————————————-
L.A.A. NO. OF 2004
———————————————-
J U D G M E N T
Dated 29th May, 2007.