IN THE HIGH COURT OF KERALA AT ERNAKULAM
Mat Appeal No. 390 of 2006()
1. LOVELY W/O.JOHNSON, AGED 40 YEARS,
... Petitioner
Vs
1. JOHNSON MANUEL K.J., S/O.K.C.JOSEPH,
... Respondent
For Petitioner :SRI.JOHNSON ABRAHAM
For Respondent :SRI.SUBAL J.PAUL
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MRS. Justice K.HEMA
Dated :06/03/2008
O R D E R
J.B.KOSHY & K.HEMA, JJ.
--------------------------------------
Mat.Appeal No.390 OF 2006
-------------------------------------
Dated 6th March, 2008
JUDGMENT
Koshy,J.
Respondent husband filed an application for restitution of
conjugal rights and that was allowed by the Family Court. This appeal is
filed by the wife against him. Now counsel for the appellant submitted
that she is willing to go with the children and stay with the husband, but,
the present address of the husband is not known. It is submitted that
connected cases are posted on 10th March, 2008 in the Family Court.
Respondent is present here. He is directed to go to the house of the
appellant on 15th April, 2008 so that appellant and children can join and
start living with him.
The appeal is disposed of accordingly.
J.B.KOSHY
JUDGE
K.HEMA
JUDGE
tks