High Court Kerala High Court

Korath Abraham vs Dr.Maya John on 17 December, 2008

Kerala High Court
Korath Abraham vs Dr.Maya John on 17 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Mat.Appeal.No. 202 of 2007()


1. KORATH ABRAHAM,
                      ...  Petitioner

                        Vs



1. DR.MAYA JOHN,
                       ...       Respondent

                For Petitioner  :SRI.T.R.ASWAS

                For Respondent  :SRI.ANIMON A. JOHN

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

 Dated :17/12/2008

 O R D E R
     KURIAN JOSEPH & T.R.RAMACHANDRAN NAIR, JJ.
              ----------------------------------------------
                 Mat.Appeal No.202 of 2007
              ----------------------------------------------
                 Dated 17th December, 2008.

                          J U D G M E N T

Kurian Joseph, J.

The appeal is directed against the order dated

5.5.2007 in I.A.No.1090/2007 in O.P.No.1166/2006 on the file of

the Family Court, Ernakulam. The issue pertains to the interim

custody of the children born to the appellant in the respondent.

During the pendency of the appeal, this court passed an interim

order dated 5.7.2007, with regard to the interim custody. It is

submitted that the case is now posted for trial on 27.12.2008.

Therefore, this appeal is disposed of in terms of the order dated

5.7.2007, as far as the interim custody of the children is

concerned.

2. The appellant prays for a direction to the Family

Court, Ernakulam to dispose of the application with regard to the

production of medical records. The petitioner may move the

Mat.Appeal No.202/2007 2

Family Court itself for appropriate orders in that petition, before

the case is disposed of.

KURIAN JOSEPH, JUDGE.

T.R.RAMACHANDRAN NAIR, JUDGE.

tgs

KURIAN JOSEPH &

T.R.RAMACHANDRAN NAIR, JJ

———————————————-

Mat.Appeal No.202 of 2007

———————————————-

J U D G M E N T

Dated 17th December, 2008.