High Court Kerala High Court

P.V. Rajisha (Wrongly Shown As … vs V.K. Anilkumar on 27 June, 2007

Kerala High Court
P.V. Rajisha (Wrongly Shown As … vs V.K. Anilkumar on 27 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Mat Appeal No. 322 of 2006()


1. P.V. RAJISHA (WRONGLY SHOWN AS INSANE
                      ...  Petitioner

                        Vs



1. V.K. ANILKUMAR, S/O.C. KRISHNAN,
                       ...       Respondent

2. C.C. RAGHAVAN NAIR, AGED 55 YEARS,

                For Petitioner  :SRI.P.P.RAMACHANDRAN

                For Respondent  :SRI.K.V.PAVITHRAN

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :27/06/2007

 O R D E R
                    J.B.KOSHY & K.P.BALACHANDRAN, JJ.

                 -------------------------------------

                        Mat.Appeal.No.322 OF 2006

                 -------------------------------------

                           Dated 27th June,  2007



                                    JUDGMENT

Koshy,J
.

O.P.No.166 of 2003 was filed by the husband of the

appellant (first respondent) under section 12(1)(a) and

Section 13(1)(iii) of the Hindu Marriage Act for annulling the

marriage. Divorce was granted under Section 13(1)(iii). When

the matter was pending in appeal, the parties filed a petition

under Section 13-B of the Hindu Marriage Act. The above

petition was counter signed by advocates for both parties. In

the above circumstances, we accept the joint petition. The

impugned order is set aside and divorce is granted under

Section 13-B as prayed for in the joint petition.

The appeal is allowed.

J.B.KOSHY

JUDGE

K.P.BALACHANDRAN

JUDGE

tks