IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18755 of 2010(R)
1. BINDU CHANDRASEKHARAN, OLIKKAL HOUSE,
... Petitioner
Vs
1. CHANDRASEKHARAN KRISHNAN,
... Respondent
For Petitioner :SRI.T.P.PRADEEP
For Respondent :SRI.M.T.SURESHKUMAR
The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :30/06/2010
O R D E R
R.BASANT & M.C. HARI RANI,JJ
==============================
W.P.(CRL) NO. 234 of 2010 &
W.P.(C)NO. 18755 OF 2010
============================
DATED THIS THE 30TH DAY OF JUNE 2010
JUDGMENT
Basant,J.
These petitions relate to dispute between the parents about
the custody of their three minor children. Report of the Family
Court was called for and the report dated 28/6/2010 conveys to
us and both counsel agree and accept that the children were
produced and interim arrangements for custody of the children
have already been made by the Family Court. In these
circumstances, we are of the opinion that no further directions
are necessary in both these writ petitions.
2. These writ petitions are, in these circumstances,
dismissed as agreed. We, however, hasten to observe that the
right of the parties to challenge the order passed by the Family
Court shall not in any way be fettered by the dismissal of these
writ petitions.
R. BASANT, JUDGE
M.C. HARI RANI,JUDGE
2
ks.
ks.