IN THE HIGH COURT OF KERALA AT ERNAKULAM
Mat Appeal No. 132 of 2007()
1. K.RAGHUNATHAN, THOONETHU VEEDU,
... Petitioner
Vs
1. LAKSHMI BABY,
... Respondent
For Petitioner :SRI.S.M.PREM
For Respondent :SMT.T.S.MAYA (THIYADIL)
The Hon'ble MR. Justice M.M.PAREED PILLAY(RETD.CHIEF JUSTICE)
The Hon'ble MR. Justice M.R.HARIHARAN NAIR (RETD.JUDGE)
Dated :23/01/2008
O R D E R
JUSTICE M.M.PAREED PILLAY
(RETIRED CHIEF JUSTICE, HIGH COURT OF KERALA)
&
JUSTICE M.R.HARIHARAN NAIR
(RETIRED JUDGE, HIGH COURT OF KERALA)
—————————
MAT.APPEAL.NO.132 OF 2007
————————–
Dated this the 23rd day of January, 2008
A W A R D
Parties on both sides and their counsel present. Pursuant
to the order dt.23.8.2007, the parties appeared today and a
sum of Rs.1,50,000/- (Rs.One lakh fifty thousand only) has been
paid by the appellant and received by the respondent. Parties
have filed an application under Section 13B of the Hindu
Marriage Act agreeing for dissolution of marriage.
In view of the above petition dissolution of marriage
between the parties herein is allowed with effect from
23.1.2008. Mat.Appeal.No.132/2007 is allowed to the above
extent.
The parties have agreed today that O.P.No.4/2004 of the
Family Court, Kollam filed by the 1st respondent and her
daughter will be withdrawn forthwith. We record the
submission. Necessary petition will be filed before the court
without any further delay.
The Mat.Appeal is settled as above.
M.M.PAREED PILLAY
(RETIRED CHIEF JUSTICE, HIGH COURT OF KERALA)
M.R.HARIHARAN NAIR
(RETIRED JUDGE, HIGH COURT OF KERALA)
ps