IN THE HIGH COURT OF KERALA AT ERNAKULAM
Mat.Appeal.No. 510 of 2007()
1. ABDUL RAUF, S/O.ABDUL KAREEM,
... Petitioner
Vs
1. FOUSIYA, D/O.ABDUL KADER,
... Respondent
For Petitioner :SRI.T.G.RAJENDRAN
For Respondent :SRI.K.MOHAN
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MRS. Justice K.HEMA
Dated :06/03/2008
O R D E R
J.B. Koshy & K. Hema, JJ.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Mat.Appeal No. 510 of 2007
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 6th day of March, 2008
JUDGMENT
Koshy, J.
The Family Court by the impugned judgment dissolved the
marriage of the appellant with the respondent. This appeal was filed with
an application to condone the delay of 170 days. Even though the delay was
condoned, it is submitted that the appellant himself remarried. The
contention of the appellant is that he has not been served any notice in the
original petition. Since the appellant married another woman after the
dissolution of the marriage, we are of the view that interference of the
judgment will only prolong the matter resulting in harassment of the
respondent. Therefore, the appeal is dismissed.
J.B. Koshy, Judge
K. Hema, Judge.
mn.