High Court Kerala High Court

Haroon vs Jayakumar.G. on 27 January, 2010

Kerala High Court
Haroon vs Jayakumar.G. on 27 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30985 of 2008(S)


1. HAROON, A1/5 BREEZE FLATS JAYARAM STREET
                      ...  Petitioner

                        Vs



1. JAYAKUMAR.G., S/O.GOPALAN,
                       ...       Respondent

                For Petitioner  :SMT.SANDHYA RAJU

                For Respondent  :SRI.V.K.SUNIL

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :27/01/2010

 O R D E R
                             K. M. JOSEPH &
                     M.L. JOSEPH FRANCIS, JJ.
               --------------------------------------------------
                   W.P(C). NO. 30985 OF 2008 S
               ---------------------------------------------------
                 Dated this the 27th January, 2010

                               JUDGMENT

K.M. Joseph, J.

The question in this Writ Petition relates to the alleged

lack of jurisdiction of the Family Court, Kottayam at

Ettumanoor to proceed with the matter instituted by the

respondent. The matter was referred to mediation.

2. We heard the learned counsel appearing for the parties.

Learned counsel for the parties would submit that in terms of the

mediation, the respondent is agreeable to withdraw the petition

filed before the Family Court, Kottayam at Ettumanoor and

institute it in the appropriate Family Court in Chennai. We

record the submission of the learned counsel for the respondent

that the respondent will withdraw the petition filed before the

Family Court, Kottayam at Ettumanoor with liberty to institute

WPC. 30985/08 S 2

the matter before the Family Court, Chennai and close the Writ

Petition.

Sd/=
K.M. JOSEPH,
JUDGE

Sd/=
M.L. JOSEPH FRANCIS,
JUDGE
kbk.

// True Copy //

PS to Judge