IN THE HIGH COURT OF KERALA AT ERNAKULAM
Mat Appeal No. 76 of 2008(A)
1. CHRISTINA SUNIL, AGED 31
... Petitioner
Vs
1. SUNIL J.THOMAS, AGED 35, S/O.C.J.JOHN
... Respondent
2. C.J. JOHN, AGED 75,
3. MARIAMMA JOHN, AGED 65, W/O.C.J.JOHN
For Petitioner :SRI.JOSEPH GEORGE
For Respondent :SRI.M.C.CHERIAN
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :08/04/2008
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
----------------------------------------------------------------
MAT. APPEAL NO.76 OF 2008
----------------------------------------------------------------
Dated this the 8th day of April, 2008
JUDGMENT
Kurian Joseph, J.
This is an appeal at the instance of the petitioner in O.P. No.134 of
2006 on the file of the Family Court, Thiruvalla. The Original Petition
was filed for return of money and gold ornaments.
2. During the pendency of the appeal, the parties settled the entire
disputes between them. It is true they have decided to part, but the
consoling factor is that they have decided to part as friends. They have
filed I.A. No.964 of 2008 under Section 10 A of the Divorce Act, 1869
praying for a decree of divorce on mutual consent.
3. The parties are present before us. We have talked to them and we
are convinced that the decree as prayed for is in the interest of both the
parties and that there is no collusion. Accordingly, the marriage between
Sunil J. Thomas and Christinal Sunil , the applicants in I.A. No.964 of
2008 is dissolved by a decree of divorce on mutual consent.
Mat. Appeal No.76/2008 2
The appeal is accordingly disposed of in terms of the compromise as
stated in I.A. No.964 of 2008. The said interlocutory application will form
part of the decree.
(KURIAN JOSEPH, JUDGE)
(HARUN-UL-RASHID, JUDGE)
sp/
Mat. Appeal No.76/2008 3
KURIAN JOSEPH &
HAURN-UL-RASHID, JJ.
MAT. APPEAL NO.76/08
JUDGMENT
8TH APRIL, 2008