High Court Kerala High Court

Ramesan vs Reena on 15 February, 2010

Kerala High Court
Ramesan vs Reena on 15 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RPFC.No. 278 of 2007()


1. RAMESAN, AGED 32 YEARS, (MENTALLY III)
                      ...  Petitioner

                        Vs



1. REENA, AGED 27 YEARS, D/O.PERACHUTTY,
                       ...       Respondent

2. PRAJITH (MINOR), AGED 6 YEARS,

                For Petitioner  :SRI.MANJERI SUNDERRAJ

                For Respondent  :SRI.K.B.GANGESH

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :15/02/2010

 O R D E R
                       M.N. KRISHNAN, J.
               = = = = = = = = = = = = = = =
                 R.P.(F.C.) NO. 278     OF 2007
               = = = = = = = = = = = = = = =
        Dated this the 15th day of February, 2010.

                           O R D E R

It is submitted by the learned counsel for the respondent

that husband and wife are living together. If it is so, there is

no point now in proceeding with the matter. Therefore I close

this R.P.(F.C.) as per the submissions of the learned counsel

for the respondent that the parties are living together. If

there is really any factual mistake in that, parties are given

liberty to move an application to reopen the case.

M.N. KRISHNAN, JUDGE.

ul/-