IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl.).No. 369 of 2010(S)
1. V.P.MANOJ, S/O.LATE E.PADMANABHAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DIRECTOR GENERAL OF POLICE,
3. THE SUPERINTENDENT OF POLICE,
4. THE CIRCLE INSPECTOR OF POLICE,
5. K.N.BAHULEYAN, AGED 78 YEARS,
For Petitioner :SRI.SHAJI P.CHALY
For Respondent :SRI.K.A.RIYAS
The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :18/10/2010
O R D E R
R.BASANT & M.L.JOSEPH FRANCIS JJ.,
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P. (Crl.) No.369 of 2010
- - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 18th day of October, 2010
JUDGMENT
Basant J.,
Both counsel submit that all the outstanding disputes between
the parties have been settled. The articles to be exchanged between
the parties, have already been exchanged. A joint petition, for
divorce under Section 13B of the Marriage Act has been signed by
both the parties and shall be filed before the Family Court in the
course of day. In these circumstances, this Writ Petition may now
be dismissed as settled between the parties, prays both counsel.
2. This judgment must be read in continuation of the earlier
order passed in 15.10.2010.
3. This Writ Petition is, in these circumstances, dismissed as
settled between the parties.
R. BASANT, JUDGE
M. L. JOSEPH FRANCIS, JUDGE
dl/