High Court Kerala High Court

E.Thirumalakutty vs Rajitha Balakrishnan on 4 November, 2009

Kerala High Court
E.Thirumalakutty vs Rajitha Balakrishnan on 4 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Mat.Appeal.No. 697 of 2008()


1. E.THIRUMALAKUTTY, AGED 78 YEARS,
                      ...  Petitioner

                        Vs



1. RAJITHA BALAKRISHNAN, AGED 38 YEARS,
                       ...       Respondent

                For Petitioner  :SRI.MANJERI SUNDERRAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :04/11/2009

 O R D E R
              R.BASANT & M.C. HARI RANI,JJ

        ==============================

               MAT APPEAL NO. 697 OF 2008

          ============================

      DATED THIS THE 4TH DAY OF NOVEMBER 2009

                          JUDGMENT

Basant,J.

Called upon to explain how a petition under the Domestic

Violence Act is maintainable by itself before the Family Court,

the learned counsel for the appellant submits that it is

unnecessary to go into that question in detail as the appellant

has already initiated other proceedings before the civil court to

enforce her rights in respect of the property in question.

Counsel prays that in these circumstances this appeal may be

dismissed as withdrawn. Request accepted. This appeal is

dismissed as withdrawn.

R. BASANT, JUDGE

M.C. HARI RANI,JUDGE
ks.

WPC.    2

ks.