IN THE HIGH COURT OF KERALA AT ERNAKULAM
Mat Appeal No. 412 of 2007()
1. E.R.AMBUJAKSHAN NAIR,
... Petitioner
Vs
1. K.INDIRA, D/O.M.S.NAIR, SREE NIRMAL,
... Respondent
For Petitioner :SRI.PHILIP T.VARGHESE
For Respondent :SRI.V.G.ARUN
The Hon'ble MR. Justice M.M.PAREED PILLAY(RETD.CHIEF JUSTICE)
The Hon'ble MR. Justice M.R.HARIHARAN NAIR (RETD.JUDGE)
Dated :25/01/2008
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.Nos.412 & 478 OF 2007
————————–
Dated this the 25th day of January, 2008
A W A R D
Both the appeals are filed by the husband. In the former
the challenge is with regard to the decree of dissolution of
marriage whereas in the latter the dispute is with regard to the
direction for payment of maintenance in past and future.
2. Pursuant to the order dated 20.11.2007 the appellant
has produced a demand draft for Rs.3,50,000/- (Rs.Three lakh
fifty thousand only) bearing No.210536 dt.23.1.2008 drawn on
the SBT, Ernakulam branch. The said demand draft has been
accepted by the respondent in full and final settlement of all her
claims arising in the two appeals as also out of the marital tie
based on the marriage that took place on 17.5.1995.
3. Parties have filed an application under Section 13B of
the Hindu Marriage Act which we allowed. In view of this the
decree for dissolution of marriage passed in O.P.No.168/2006
and the decree for grant of maintenance passed in
O.P.No.162/2006 of the Family Court, Kottayam are set aside
MA.Nos.412 & 478/2007 2
and instead decree of dissolution of marriage by mutual consent
is granted and operating with effect from this date.
The Matrimonial Appeals are settled as above.
JUSTICE M.M.PAREED PILLAY
(RETIRED CHIEF JUSTICE, HIGH COURT OF KERALA)
JUSTICE M.R.HARIHARAN NAIR
(RETIRED JUDGE, HIGH COURT OF KERALA)
ps