IN THE HIGH COURT OF KERALA AT ERNAKULAM
Mat Appeal No. 301 of 2007()
1. SANGEETHA PANIKER, D/O. K.SUMANGALA,
... Petitioner
Vs
1. PAVITHRAN P., S/O. PANKAJAKSHAN,
... Respondent
For Petitioner :SRI.V.PREMCHAND
For Respondent :SRI.K.SUBASH CHANDRA BOSE
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice V.GIRI
Dated :20/08/2007
O R D E R
J.B. KOSHY & V. Giri, JJ.
—————————-
Mat. Appeal No. 301 of 2007
—————————-
Dated this the 20th day of August, 2007
Judgment
Koshy,J.
This appeal was filed against the order of
divorce passed by the Family Court. The court granted
divorce as the marriage was irretrievably broken. Now,
it is submitted that due to the interference of
mediators, the matter was settled and husband and wife
are living together. In the circumstances, the impugned
order is set aside without expressing any opinion on the
merits of the matter.
The appeal is allowed.
J.B.KOSHY
JUDGE
V.GIRI
JUDGE
vaa
Crl.R.P.No./99 2
J.B. KOSHY AND
V.GIRI,JJ.
————————–
M.F.A.NO./99
————————–
Order
Dated:20th AUGUST, 2007