High Court Kerala High Court

K.P.Antony vs Lilly Mariam Abraham on 11 November, 2008

Kerala High Court
K.P.Antony vs Lilly Mariam Abraham on 11 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16039 of 2008(S)


1. K.P.ANTONY, AGED 55 YEARS,
                      ...  Petitioner

                        Vs



1. LILLY MARIAM ABRAHAM, D/O.ABRAHAM,
                       ...       Respondent

2. ANIL K.ANTONY, S/O.K.P.ANTONY,

                For Petitioner  :SRI.S.VIDYASAGAR

                For Respondent  :SRI.SUNIL CYRIAC

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :11/11/2008

 O R D E R
                                P.R.Raman &
                         T.R. Ramachandran Nair, JJ.
                      ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                          W.P.(C) No.16039/2008-S
                      ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                 Dated this the 11th day of November, 2008.

                              J U D G M E N T

Raman, J.

The prayer made in this writ petition is to quash Ext.P4 which is a

petition filed before the Family Court as O.P.No.230/2008. If the petition is

not maintainable on any ground, it is always open to the petitioner to raise

such contentions before the Family Court in which event the Family Court

will consider and dispose of the same in accordance with law. But this

Court will not entertain a writ petition under Article 226 of the Constitution

of India to quash Ext.P4 petition, filed by the first respondent before the

Family Court, Kottayam, and predetermine the issues. It is too premature to

be entertained. Writ petition is dismissed without prejudice to the right of

the petitioner to raise the same before the family court.

(P.R. Raman, Judge.)

(T.R. Ramachandran Nair, Judge.)

ms