IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP(C).No. 781 of 2010(O)
1. PARALI CHIRUTHA,
... Petitioner
Vs
1. PARALI VALSAN,
... Respondent
For Petitioner :SRI.S.M.PREM
For Respondent : No Appearance
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :19/11/2010
O R D E R
S.S.SATHEESACHANDRAN, J.
-------------------------------
O.P.(C).NO.781 OF 2010 (O)
-----------------------------------
Dated this the 19th day of November, 2010
J U D G M E N T
The learned counsel for the petitioner submits that Ext.P1
order, which is sought to be set aside in the original petition, is
now being assailed in a separate proceedings under a C.M.A.
pending before the District Court, Thalassery. The grievance of
the petitioner, it appears, is against the vacating of the interim
order passed in that C.M.A., copy of which has not been so far
obtained by him. It is open to the petitioner to challenge that
interim order, if so aggrieved, by taking appropriate measures as
provided by law. Since Ext.P1 order is being challenged
separately in a C.M.A. before another forum, the original petition
cannot be entertained. Reserving the right of the petitioner to
assail the interim order, if any, passed in the C.M.A., by
appropriate proceedings, the original petition is dismissed.
S.S.SATHEESACHANDRAN
JUDGE
prp