IN THE HIGH COURT OF KERALA AT ERNAKULAM
RPFC.No. 325 of 2008()
1. ANIL KUMAR, AGED 32 YEARS,
... Petitioner
Vs
1. RAMBHA ANIL KUMAR, AGED 27 YEARS,
... Respondent
2. NIKHIL KUMAR, AGED 4 YEARS,
For Petitioner :SRI.P.BABU KUMAR
For Respondent :SMT.J.SHEEBA MARIAM
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :03/07/2009
O R D E R
KURIAN JOSEPH &
HARUN-UL-RASHID,JJ.
---------------------------
R.P.(F.C.).NO.325 OF 2008 &
CRL.M.A.No.6230 OF 2009
---------------------------
DATED THIS THE 29TH DAY OF JUNE, 2009
O R D E R
Harun-Ul-Rashid, J.
Respondent in M.C.No.126/06 on the file of the
Family Court, Ernakulam is the petitioner. The said M.C. was
filed by his wife and minor child. By order dated 9/10/2007 the
Family Court, Ernakulam allowed the petition directing the
petitioner herein to pay maintenance at the rate of Rs.750/- each
per month.
2. When the matter was taken up for final hearing, we
directed the parties to appear in person for exploring the
possibility of a settlement. Accordingly, the parties appeared in
the chambers on several occasions. We are happy to note that the
parties settled the disputes between them. Accordingly, the
parties filed a joint petition as Crl.M.A.No.6230/2009 stipulating
the terms of compromise. In terms of the compromise the
petitioner paid an amount of Rs.1,00,000/- in cash to the
respondents herein in full and final settlement of all monetary
claims. The parties also filed Crl.M.A.No.6471/2009 under
-2-
RP.(F.C).No.325/2008 &
Crl.M.A.No.6230/09
Section 13B of the Hindu Marriage Act praying for dissolving
the marriage by mutual consent.
3. The petitioner and the lst respondent mutually
agreed that a decree of divorce may be passed under Section 13
B of the Hindu marriage Act. Since the parties are living
separately for the last several years, we are convinced that there
is no possibility of re-union in future. We are also of the view
that there is no necessity for the parties to wait, till the expiry of
the lie over period. Hence, the lie over period is waived. In the
circumstances, we allow Crl.M.A.No.6471/2009 and a decree of
divorce is passed dissolving the marriage of the parties by
mutual consent with effect from today. The terms of compromise
in Crl.M.A.No.6230/2009 are recorded and shall form part of this
order.
Revision Petition is disposed of as above.
KURIAN JOSEPH,
Judge.
HARUN-UL-RASHID,
Judge.
kcv.
-3-
RP.(F.C).No.325/2008 &
Crl.M.A.No.6230/09