High Court Kerala High Court

Sajeev.S.Nair vs P.K.Reema on 10 January, 2008

Kerala High Court
Sajeev.S.Nair vs P.K.Reema on 10 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Mat Appeal No. 131 of 2007()


1. SAJEEV.S.NAIR,
                      ...  Petitioner

                        Vs



1. P.K.REEMA, AGED 27 YEARS,
                       ...       Respondent

                For Petitioner  :SRI.K.ABDUL JAWAD

                For Respondent  :SRI.K.M.FIROZ

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :10/01/2008

 O R D E R
          KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
               ----------------------------------------------
                  Mat.Appeal No.131 OF 2007
               ----------------------------------------------
                    Dated 10th January, 2008.

                           J U D G M E N T

Kurian Joseph, J.

This appeal is directed against the order dated

11.1.2007 in O.P.No.277/06 on the file of the Family Court,

Malappuram. The appellant is the respondent before the Family

Court. The petition was filed for restitution of conjugal rights. It

is seen from the order that the appellant was not present on the

posting date and based on the affidavit of the wife, the petition

was allowed.

2. Having regard to the nature of the order, and

particularly taking note of the fact that we have already relegated

the appellant to pursue the remedy of restoration of the divorce

case before the Family Court, we are of the view that it is only in

the interests of justice that the appellant is given an opportunity

to contest the matter on merits. Accordingly, we set aside the

order dated 11.1.2007 in O.P.277/06 and remit the matter to the

Family Court. The Family Court shall dispose of the Original

Petition within six months from the date of receipt of a copy of

the judgment. The appellant shall pay an amount of Rs.3,000/-

Mat.Appeal No.131/2007 2

(Rupees three thousand only) by way of costs to the respondent

and the amount shall be paid through the counsel appearing for

the respondent herein.

I.A.Nos.620/07& 2601/07 : Dismissed.

KURIAN JOSEPH, JUDGE.

HARUN-UL-RASHID, JUDGE.

tgs

KURIAN JOSEPH &

HARUN-UL-RASHID, JJ

———————————————-

Mat.Appeal No.131 OF 2007

———————————————-

J U D G M E N T

Dated 10th January, 2008.