High Court Kerala High Court

Riji vs Pradeep on 30 March, 2010

Kerala High Court
Riji vs Pradeep on 30 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Mat.Appeal.No. 774 of 2009()


1. RIJI, AGED 24 YEARS
                      ...  Petitioner
2. DEEPU MINOR AGED 6 1/2. YEARS

                        Vs



1. PRADEEP, AGED 35 YEARS, DIED
                       ...       Respondent

2. INDIRA DEVI, AGED ABOUT 58 YEARS

                For Petitioner  :SMT.K.KUSUMAM

                For Respondent  :SRI.D.PEETHAMBARAN

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :30/03/2010

 O R D E R
          K.M.JOSEPH & M.L.JOSEPH FRANCIS, JJ.
       ------------------------------------------------------
               Mat. Appeal No.774 of 2009-A
           ----------------------------------------------
           Dated, this the 30th day of March, 2010

                        J U D G M E N T

K.M.Joseph, J.

Learned counsel for the appellants has filed

I.A.No.593 of 2010 which is an application to pass a decree in

terms of compromise.

2. We heard the learned counsel for the parties.

The I.A is allowed and the Matrimonial Appeal is disposed of in

terms of the compromise. The compromise will form part of

the decree.

(K.M.JOSEPH)
JUDGE.

(M.L.JOSEPH FRANCIS)
JUDGE.

MS