Kerala High Court
A.Muhammed Mansoor vs State Of Kerala on 19 January, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34770 of 2009(M)
1. A.MUHAMMED MANSOOR,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE DIRECTOR GENERAL OF POLICE,
3. ASOKAN,
4. MANIKANDAN NAIR,
5. A.H.BINUSHA, AGED 27 YEARS,
For Petitioner :SRI.THOMAS M.JACOB
For Respondent :SRI.SOORAJ T.ELENJICKAL
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :19/01/2010
O R D E R
P.R.RAMAN & P.S.GOPINATHAN, JJ.
-------------------------------
W.P.(C) No.34770 of 2009
-------------------------------
Dated this the 19th day of January, 2010
J U D G M E N T
Raman, J.
Since the dispute regarding the custody of the child
is pending consideration before the Family Court, Nedumangad,
in O.P.(G & W) No.793 of 2009, the police will not interfere in the
matter, except by an order a Court. However, the petitioner shall
produce the child before the Family Court on the next posting
date. The parties shall abide by any Orders that may be passed
by the Family Court.
The writ petition is closed with the above
observation.
P.R.RAMAN, JUDGE
P.S.GOPINATHAN, JUDGE
nj.