IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 3766 of 2007(S)
1. HARRIS,
... Petitioner
Vs
1. GLORIAMMA, W/O. HARRIS,
... Respondent
For Petitioner :SRI.M.SREEKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :04/06/2007
O R D E R
KURIAN JOSEPH & T.R.RAMACHANDRAN NAIR, JJ.
----------------------------------------------
W.P.(C) No.3766 of 2007
----------------------------------------------
Dated 4th June, 2007.
J U D G M E N T
Kurian Joseph, J.
Challenge is on Ext.P3 order passed by the Family
Court, Nedumangad in M.C.33/2006, by which the petitioner was
directed to pay interim maintenance. The remedy open to the
petitioner is to file a revision, and this writ petition is liable to be
dismissed on that sole ground. Be that as it may, since it is only
an interim order, it will be open to the petitioner himself to bring
to the notice of the Family Court all the contentions taken herein,
for appropriate modification of the order. Therefore, it is not
necessary to consider the revision either. The writ petition is
hence dismissed. However, there will be a direction to the Family
Court to pass final orders in the matter expeditiously.
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 4th June, 2007.