High Court Kerala High Court

K. Aravindakshan vs Susha on 18 December, 2006

Kerala High Court
K. Aravindakshan vs Susha on 18 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 18118 of 2006(F)


1. K. ARAVINDAKSHAN,
                      ...  Petitioner

                        Vs



1. SUSHA,
                       ...       Respondent

                For Petitioner  :SRI.S.M.PREM

                For Respondent  :SRI.M.H.HANIL KUMAR

The Hon'ble MR. Justice M.RAMACHANDRAN
The Hon'ble MR. Justice A.K.BASHEER

 Dated :18/12/2006

 O R D E R
             M. RAMACHANDRAN & A.K.BASHEER, JJ.

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

                        W.P.(C).NO. 18118  OF 2006 F

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

           Dated this the 18th  day of December, 2006


                               J U D G M E N T

Ramachandran, J.

The order passed as Ext.P5 by the Family Court

whereby there was a direction for payment of interim

maintenance is challenged in the present proceedings.

2. However, we notice that due opportunity had

been given to the petitioner to partake in the proceedings

and from the counter affidavit, it is seen that the

respondent is in need of money and the matrimonial

relationship continues.

3. In the aforesaid circumstances, we do not find it

necessary to intervene at this stage. Without prejudice to

the rights of the petitioner, if any, to move appropriately in

due course, the writ petition is dismissed.

Sd/-

M. Ramachandran, Judge

sd/-

A.K.Basheer, Judge

Mbs/

DBA NO.

:-2-:

M. RAMACHANDRAN &

A.K.BASHEER, JJ

——————————————

W.P.(FC).NO. OF 200

——————————————

DBA NO.

:-3-:

J U D G M E N T

DATED: -11-2006

DBA NO.

:-4-: