High Court Kerala High Court

Harris vs Gloriamma on 4 June, 2007

Kerala High Court
Harris vs Gloriamma on 4 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 3766 of 2007(S)


1. HARRIS,
                      ...  Petitioner

                        Vs



1. GLORIAMMA, W/O. HARRIS,
                       ...       Respondent

                For Petitioner  :SRI.M.SREEKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :04/06/2007

 O R D E R
       KURIAN JOSEPH &  T.R.RAMACHANDRAN NAIR,  JJ.

                 ----------------------------------------------

                       W.P.(C) No.3766 of 2007

                 ----------------------------------------------

                         Dated 4th June,  2007.

                              J U D G M E N T

Kurian Joseph, J.

Challenge is on Ext.P3 order passed by the Family

Court, Nedumangad in M.C.33/2006, by which the petitioner was

directed to pay interim maintenance. The remedy open to the

petitioner is to file a revision, and this writ petition is liable to be

dismissed on that sole ground. Be that as it may, since it is only

an interim order, it will be open to the petitioner himself to bring

to the notice of the Family Court all the contentions taken herein,

for appropriate modification of the order. Therefore, it is not

necessary to consider the revision either. The writ petition is

hence dismissed. However, there will be a direction to the Family

Court to pass final orders in the matter expeditiously.

KURIAN JOSEPH, JUDGE.

T.R.RAMACHANDRAN NAIR, JUDGE.

tgs

OP NO. 2

KURIAN JOSEPH &

T.R.RAMACHANDRAN NAIR, JJ

———————————————-

L.A.A. NO. OF 2004

———————————————-

J U D G M E N T

Dated 4th June, 2007.