Kerala High Court
Vinod.S vs S.Sajitha on 11 September, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 26977 of 2007(S)
1. VINOD.S, S/O. SOMARAJAN,
... Petitioner
Vs
1. S.SAJITHA D/O. G.SANTHA,
... Respondent
For Petitioner :SRI.SUMAN CHAKRAVARTHY
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :11/09/2007
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
-----------------------------------------
W.P(C)No. 26977 of 2007
-----------------------------------------
Dated this the 11th day of September, 2007
JUDGMENT
Kurian Joseph,J.
Petitioner is aggrieved by the interim order for maintenance
granted by the Family Court for maintenance granted by the
Family Court. According to the petitioner the order is passed on
facts which are neither pleaded nor contended before the Family
Court. It is for the petitioner to move the Family Court pointing
out such alleged factual mistakes, if any, committed by the
Family Court.
The writ petition is disposed of as above..
(KURIAN JOSEPH, JUDGE)
(HARUN-UL-RASHID, JUDGE)
ahg.