High Court Kerala High Court

Nisha.N.K. vs Anwar Sha on 23 June, 2010

Kerala High Court
Nisha.N.K. vs Anwar Sha on 23 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Mat.Appeal.No. 965 of 2009()


1. NISHA.N.K. D/O. KUNJUMUHAMMED,
                      ...  Petitioner

                        Vs



1. ANWAR SHA, S/O. MUHAMMED,
                       ...       Respondent

                For Petitioner  :SMT.T.RESMI DAMODARAN

                For Respondent  :SRI.DINESH MATHEW J.MURICKEN

The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :23/06/2010

 O R D E R
               R.BASANT & M.C. HARI RANI,JJ

        ==============================

               MAT APPEAL NO. 965 OF 2009

         ============================

        DATED THIS THE 23RD DAY OF JUNE 2010

                           JUDGMENT

Basant,J.

The petitioner is present. The mother of the respondent,

his power of attorney holder, has come to court along with the

child. The child was given over to the custody of the appellant

in the morning. After the lunch recess, we interacted with the

parties in the presence of their counsel. By then, they filed

I.A.No.1599/2010, a compromise petition, duly signed by the

respective parties and counter signed by their counsel. The

parties have entered into a respectable agreement regarding the

custody of the child. Both parties and the counsel pray that this

appeal may be allowed and the impugned order may be modified

in terms of the compromise petition, I.A.No.1599/2010, filed by

them. We are satisfied that the said request can be accepted.

2. In the result,

a) this appeal is allowed.

MAT APPEL 965/2009 -2-

b)The impugned order is modified in terms of the

compromise petition, I.A.No.1599/2010.

c) the compromise petition, I.A.No.1599/2010 shall be

appended to this appellate decree.

Sd/-

R. BASANT, JUDGE

Sd/-

                                   M.C. HARI RANI,JUDGE



ks.                     TRUE COPY



                        P.S. TO JUDGE