High Court Kerala High Court

Reji.M.K. vs Suni on 18 October, 2007

Kerala High Court
Reji.M.K. vs Suni on 18 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Mat Appeal No. 297 of 2005()


1. REJI.M.K., S/O.KORA,
                      ...  Petitioner

                        Vs



1. SUNI, D/O.THOMAS.K.T.,
                       ...       Respondent

2. SHAJI CHACKO, S/O.CHACKO,

                For Petitioner  :SRI.TOMY SEBASTIAN

                For Respondent  :SRI.D.SAJEEV

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :18/10/2007

 O R D E R
            KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
               -----------------------------------------
                    Mat. Appeal No. 297 OF 2005
                                AND
                      I.A. NO. 2404 OF 2007
               -----------------------------------------
           Dated this the 18th day of October, 2007.


                          J U D G M E N T

Kurian Joseph, J.

This is an appeal filed by the petitioner-husband in

O.P. No. 393/2001 on the file of the Family Court, Kottayam,

under Section 10 of the Indian Divorce Act wherein the petitioner

sought for a decree of dissolution of marriage. The Family Court

declined the relief and hence the appeal.

2. During the pendency of the appeal, the appellant and

the respondent have filed a petition under Section 10A of the

Indian Divorce Act 1869 for dissolution of marriage by mutual

consent. Parties are also present. We spoke to the parties. We

are convinced that there is no collusion and that in the facts and

circumstances of the case they are entitled to have a decree

dissolving their marriage on mutual consent. I.A. No. 2404/2007

is the petition filed under Section 10A of the Indian Divorce Act.

M.A. 297/05 2

In the above circumstances, we allow the petition and issue

a decree declaring that the marriage between the petitioner-

appellant and first respondent is dissolved with effect from today,

the 18th of October 2007. I.A. No. 2404/2007 is ordered

accordingly and the appeal is disposed of.

KURIAN JOSEPH
JUDGE

HARUN-UL-RASHID
JUDGE

smp