IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 718 of 2009(S)
1. SHEELA S. SOLOMON, AGED 40 YEARS,
... Petitioner
Vs
1. GEORGE BRIGHT, S/O. LATE GEORGE,
... Respondent
2. INDIAN BANK, STATUE, THIRUVANANTHAPURAM
3. STATE BANK OF TRAVANCORE, PATTOM BRANCH,
4. THE BANK OF INDIA, PATTOM BRANCH,
5. BANK OF BARODA, PALAYAM BRANCH,
For Petitioner :SMT.K.KUSUMAM
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :12/01/2009
O R D E R
P.R. RAMAN &
C.T.RAVI KUMAR, JJ.
= = = = = = = = = = = = =
W.P.(C) NO. 718/2009
= = = = = = = = = = = = = = =
DATED THIS, THE 12TH DAY OF JANUARY, 2009.
J U D G M E N T
Raman, J.
This writ petition is filed against an order declining to grant
temporary injunction, passed by the Family Court, Thiruvananthapuram.
Withdrawal of any amount from B schedule accounts was sought to be
injuncted which was refused by the court below. Learned counsel appearing
on behalf of the respondent Sri. S.D. Asokan submitted that the amount is
already withdrawn. In the circumstances, even the relief sought for has
become infructuous. We have also found from the order of the court below
that injunction was partly allowed.
Dismissed.
P.R. RAMAN,
(JUDGE)
C.T.RAVIKUMAR,
(JUDGE)
knc/-