Kerala High Court
P.Vasantha vs Southen Railway on 11 June, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 313 of 2010()
1. P.VASANTHA, D/O.KUNJEN, RESIDING AT
... Petitioner
2. MANIKANTAN, RESIDING AT
3. JAYALEKSHMI, RESIDING AT
Vs
1. SOUTHEN RAILWAY,
... Respondent
2. THE CHIEF ACCOUNTS OFFICER,
For Petitioner :SRI.S.M.PREM
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :11/06/2010
O R D E R
C .N. RAMACHANDRAN NAIR, &
HARUN-UL-RASHID, JJ.
--------------------------------------------
R.P. No. 313 of 2010
in
Mat. Appeal No. 455 of 2007
--------------------------------------------
Dated this the 11th day of June, 2010
O R D E R
Ramachandran Nair, J.
The only prayer is for permitting the petitioner to go to the
Family Court for appropriate relief as against civil court referred to in
the judgment. We allow the review petition by modifying the judgment
substituting family court for civil court in the judgment.
(C.N.RAMACHANDRAN NAIR)
Judge.
(HARUN-UL-RASHID)
Judge.
kk
2