IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13141 of 2008(S)
1. PRASANNA, D/O.GOPALAN,
... Petitioner
Vs
1. CHANDRA BUDDAN, S/O.RAMAN,
... Respondent
For Petitioner :SRI.JOHNSON GOMEZ
For Respondent : No Appearance
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MRS. Justice K.HEMA
Dated :11/04/2008
O R D E R
J.B.KOSHY & K.HEMA, JJ.
--------------------------------------
W.P.(C)No.13141 OF 2008
-------------------------------------
Dated 11th April, 2008
JUDGMENT
Koshy,J.
By impugned order, the Family Court lifted the attachment
and accepted the security bond with affidavit and fixed deposit receipt
for Rs.2,10,000/=. The Family Court also observed that in view of
section 39 of the Transfer of Property Act, the right to future
maintenance can be enforced only after getting a decree in the absence
of an agreement. Since security bond and fixed deposit received were
sufficient, we see no ground to interfere in the order of Family Court.
The Family Court is directed to dispose of the O.S itself as expeditiously
as possible.
The writ petition is disposed of accordingly.
J.B.KOSHY
JUDGE
K.HEMA
JUDGE
tks