High Court Kerala High Court

Resmi Pillai vs V.Sunil on 12 March, 2007

Kerala High Court
Resmi Pillai vs V.Sunil on 12 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 8137 of 2007(S)


1. RESMI PILLAI, PROPRIETOR,
                      ...  Petitioner

                        Vs



1. V.SUNIL, ADVOCATE,
                       ...       Respondent

                For Petitioner  :SRI.M.BALAGOVINDAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :12/03/2007

 O R D E R
                      KURIAN JOSEPH & K.T. SANKARAN, JJ.

                   ...................................................................................

                                     W.P.(C) No. 8137  OF  2007

                  ...................................................................................

                                Dated this the  12th March , 2007


                                             J U D G M E N T

Kurian Joseph, J:

Writ Petition is filed with the following prayer:

“Issue a writ of mandamus or other appropriate writ,

direction or order declaring that Ext.P1 is not a matter

that comes within the explanation of Section 7 of the

Family Court’s Act.”

2. It is for the petitioner to raise the issue before the Family Court

itself. Writ Petition is disposed of making it clear that in case the petitioner

raises maintainability of the suit, O.S. 246 of 2006 as a preliminary issue,

only after considering and deciding the said issue, the trial of the case

shall be proceeded with, if required.

Writ Petition is disposed of as above.

KURIAN JOSEPH,

JUDGE.

K.T. SANKARAN,

JUDGE.

lk