SUPREME COURT OF INDIA S. Sethurathinam Pillai Vs. Barbara alias Dolly Sethurathinam (K. S. Hegde, J. C. Shah, I. D. Dua, A. N. Ray and A. N. Grover JJ.) 25.03.1970 ORDER The Text below is only a summarized version of the order pronounced In this case, appeal has been filed under Section 488 of the Cr. PC for payment of maintenance to Mary Anne. Allowing the appeal, the Court remitted the case back to High Court with direction to decide the case as to validity of marriage between a Hindu male and Christian Male.