High Court Kerala High Court

Salim vs Rajeela on 8 November, 2010

Kerala High Court
Salim vs Rajeela on 8 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP (FC).No. 329 of 2010(R)


1. SALIM,ALANCHERRY VEEDU,ANDOORKONAM.P.O,
                      ...  Petitioner

                        Vs



1. RAJEELA,D/O.ANEEZA BEEVI,NIZHANIZA,
                       ...       Respondent

2. NISHA,D/O.SALIM,NIZHANIZA,KOLLAMKAVU,

3. NIZA,D/O.SALIM,NISHANIZA,KOLLAMKAVU,

                For Petitioner  :SRI.R.V.SREEJITH

                For Respondent  :SRI.J.JAYAKUMAR

The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :08/11/2010

 O R D E R
           R.BASANT & K.SURENDRA MOHAN, JJ.
                     ***********************
                   O.P(F.C) No.329 of 2010
                  *****************************
           Dated this the 8th day of November, 2010

                          JUDGMENT

BASANT, J.

We have heard both counsel. This judgment must be read

in continuation of the earlier orders passed by us on 14.10.2010

and 22.10.2010. The report of the learned Judge dated

02.11.2010 shows, and both counsel accept, that the I.As have

already been disposed of. A copy of the order is placed before

this Court. Subject to appropriate conditions, the petition to

restore the application to set aside the exparte order has been

restored. The proceedings in execution stands stayed by the

order of the Family Court. In these circumstances, no further

directions are necessary, submits the learned counsel for the

petitioner.

2. We accept the submission of the learned counsel for

the petitioner. We are satisfied that no further directions are

necessary in this petition. This petition is, in these

circumstances, dismissed.

(R.BASANT, JUDGE)

(K.SURENDRA MOHAN, JUDGE)

rtr/