High Court Kerala High Court

N.Krishna Pillai vs S.Gopalakrishna Pillai on 19 September, 2007

Kerala High Court
N.Krishna Pillai vs S.Gopalakrishna Pillai on 19 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA No. 157 of 2007()


1. N.KRISHNA PILLAI, AGED 61 YEARS,
                      ...  Petitioner

                        Vs



1. S.GOPALAKRISHNA PILLAI, AGED 29 YEARS,
                       ...       Respondent

                For Petitioner  :SRI.K.RAMAKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice A.K.BASHEER

 Dated :19/09/2007

 O R D E R
          K.S.RADHAKRISHNAN & A.K.BASHEER, JJ.
         - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                             M.F.A.No.157 OF 2007
         - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 19th day of September, 2007

                                     JUDGMENT

Radhakrishnan, J

This appeal is against the interim order of the IInd

Additional District Judge, Thiruvananthapuram in I.A.1861/06 in

O.P.(MHA)No.138/01 dated 9th November 2006. The order

itself indicates that for further cross examination the matter

was posted to 23.11.06. In such circumstances, we find no

reason to interfere with the order passed by the District Court.

This M.F.A. is disposed of with a direction to the appellant to

approach the District Court for appropriate orders.

M.F.A. is disposed of as above.

K.S.RADHAKRISHNAN, JUDGE

A.K.BASHEER, JUDGE
jes