High Court Kerala High Court

Vijayakumari vs K.K.Hari @ Harikumar on 29 May, 2007

Kerala High Court
Vijayakumari vs K.K.Hari @ Harikumar on 29 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 16158 of 2007(S)


1. VIJAYAKUMARI, AGED 42 YEARS,
                      ...  Petitioner

                        Vs



1. K.K.HARI @ HARIKUMAR, S/O.KRISHNA PILLAI
                       ...       Respondent

                For Petitioner  :SRI.K.R.VINOD

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :29/05/2007

 O R D E R
       KURIAN JOSEPH &  T.R.RAMACHANDRAN NAIR,  JJ.

                  ----------------------------------------------

                      W.P.(Civil) No.16158 of 2007

                  ----------------------------------------------

                         Dated 29th   May,  2007.

                                J U D G M E N T

Kurian Joseph, J.

What the petitioner essentially seeks is a modification

of Ext.P1 order passed by the Family Court, Thiruvalla with

regard to the custody of the child. According to the petitioner,

though the order to grant interim custody of the child to the

respondent for ten days is dated 21.4.2007, the respondent did

not take any steps till recently and now he is threatening the

petitioner with the assistance of the police. These are all matters

for the petitioner to bring to the notice of the Family Court, since

the matter is pending there, in which case, it will be duly

considered by the Family Court. Without prejudice to such

liberty, this Writ Petition (Civil) is dismissed.

KURIAN JOSEPH, JUDGE.

T.R.RAMACHANDRAN NAIR, JUDGE.

tgs

OP NO. 2

KURIAN JOSEPH &

T.R.RAMACHANDRAN NAIR, JJ

———————————————-

L.A.A. NO. OF 2004

———————————————-

J U D G M E N T

Dated 29th May, 2007.