High Court Kerala High Court

Sreenivasan vs Shylaja on 6 February, 2008

Kerala High Court
Sreenivasan vs Shylaja on 6 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Mat Appeal No. 3 of 2006()


1. SREENIVASAN, S/O. MADHAVAN,
                      ...  Petitioner

                        Vs



1. SHYLAJA W/O. SREENIVASAN,
                       ...       Respondent

2. AMAL DEV, S/O. SREENIVASAN, AGED 3 AND

                For Petitioner  :SRI.C.K.VIDYASAGAR

                For Respondent  :SRI.JOMY GEORGE

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MRS. Justice K.HEMA

 Dated :06/02/2008

 O R D E R

J.B. Koshy & K.Hema, JJ.

————————————–

Mat.Appeal No.3 of 2006

—————————————

Dated this the 6th day of February, 2008

Judgment

Koshy,J.

This appeal is filed against the judgment of the Family

Court ordering maintenance to the wife and son of the appellant and

also for return of Rs.50,000/- and three sovereigns of gold

ornaments amounting to Rs.12,000/-. As far as the amount and gold

ornaments are concerned, the matter is admitted before the

S.N.D.P. and the matter was discussed in detail by the Family Court.

The learned counsel submitted that his property was attached and

attachment may be removed and that is only the matter pressed

before us. It is submitted that the entire decree amount can be

deposited before the Family Court within a period of one month.

In the above circumstances, Family Court shall not sell

the property for a period of two months and, in the meantime, if the

M.A. No. 3/2006 2

decree amount due as on today is deposited and a petition is filed to

lift the attachment, it shall be considered and disposed of according

to law.

J.B.Koshy

Judge

K. Hema

Judge

vaa

M.A. No. 3/2006 3

J.B. KOSHY

AND

K.HEMA ,JJ.

————————————-

Mat.Appeal No. 3 of 2006

————————————-

Judgment

Dated:6th February, 2008