IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP(Family Court) No. 19 of 2008()
1. K. RAMESH, S/O.K.GOPALAKRISHNAN,
... Petitioner
Vs
1. K. SINDU, D/O. LATE ACHUTHANKUTTY,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.VINOD VALLIKAPPAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :07/02/2008
O R D E R
R. BASANT, J.
````````````````````````````````````````````````````
R.P.(F.C.) No. 19 OF 2008
````````````````````````````````````````````````````
Dated this the 7th day of February, 2008
O R D E R
This revision petition is directed against an ex-parte
order directing payment of maintenance to the wife
(respondent herein) of the petitioner. After discussions of the
Bar, the learned counsel for the petitioner only prays that this
R.P.F.C. may be dismissed as not pressed without any
prejudice to the right of the petitioner to move the Family
Court to get the impugned ex-parte order set aside in
accordance with the provisions of the Cr.P.C.
2. I accept the said request. This R.P.F.C. is, in these
circumstances, dismissed as withdrawn without prejudice to
the right of the petitioner to move the Family Court to get the
ex-parte order set aside in accordance with law.
3. Return the copy of the impugned order to the
learned counsel for the petitioner forthwith.
(R.BASANT, JUDGE)
aks