High Court Kerala High Court

K.K.Khan vs Jayasree on 26 May, 2008

Kerala High Court
K.K.Khan vs Jayasree on 26 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Mat.Appeal.No. 119 of 2005(E)


1. K.K.KHAN, S/O.KOCHUKUNJU,
                      ...  Petitioner

                        Vs



1. JAYASREE, W/O.K.K.KHAN,
                       ...       Respondent

                For Petitioner  :SRI.N.N.SUGUNAPALAN (SR.)

                For Respondent  :SRI.P.A.ABDUL JABBAR

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :26/05/2008

 O R D E R

KURIAN JOSEPH & HARUN-UL-RASHID, JJ.

—————————————–
Mat.Appeal Nos.119/2005,325/2006,
458, 579 & 646/2007

—————————————–
Dated this the 26th day of May, 2008

Kurian Joseph,J.

Parties are present. We talked to them extensively. We had the

able assistance of Sri.K.Ramachandran. We spent a lot of time for

mediating. Thanks to the co-operation extended by the parties,

thanks to the able assistance of the learned counsel appearing on all

sides and thanks to the efforts taken by the court and of course owing

to the assistance of Sri.K.Ramachandran the parties have decided to

settle the disputes between them in the following terms:-

1) Sri.Khan has handed over an amount of Rs.5 lakhs and has

made a deposit of Rs.4 lakhs in Vaikom Urban Co-operative Bank in

the joint name of Jayasree and Athira and the receipt has been handed

over to Smt.Jayasree.

2) Sri.Khan will pay a further amount of Rs.4 lakhs within a

period of six months in the name of daughter Athira and if in any case

such payment is not made within the said period, Sri.Khan will pay an

amount of Rs.3,000/- per month, till such payment of Rs.4 lakhs is

made. The amount of Rs.3,000/- as above shall be paid before 10th of

every month starting from the month of October, 2008.

3) It will also be open to Smt.Jayasree and Athira to close the

Mat.Appeal Nos.119/2005,325/2006,
458, 579 & 646/2007
-:2:-

joint investment of the said amount after seeking permission from this

court.

4) Parties agree that they will file a joint petition under Section

13B of the Hindu Marriage Act, 1955.

5) Parties agree that they shall have visitorial rights of the

children. As far as custody of the children is concerned, son shall be

continued with the father and the daughter with the mother. Parents

will facilitate cordial relationship between the children.

6) Parties agree that they shall not move any court for any

litigation pertaining to this dispute and if any clarification is required

and if any dispute arises in future between the parties, they would

move only this court for appropriate clarification of this judgment.

7) Parties agree that the entire cases now pending both on the

civil and criminal side can be closed.

8) Parties agree that they shall have no further claims against

each other in future and that the payments as above in full and final

settlement of the entire claims between them including that of

maintenance, return of gold ornaments, alimony etc.

(9) Until the balance amount of Rs.4 lakhs is paid by Sri.Khan

there will be a charge on the immovable properties referred to in

I.A.No.1119/2008.

Mat.Appeal Nos.119/2005,325/2006,
458, 579 & 646/2007
-:3:-

2. True, they have decided to part. But in the background of

the disputes between them and particularly in the background of their

separation for the last morel than 11 years, we are also convinced that

separation is in the interests of both the parties. It is heartening to

not that we are able to convince them that even while parting they can

part as friends. We have also convinced the children that though the

father and mother may separate as husband and wife for the children

they are still their father and mother and that they are entitled to

have the love, care, protection and warmth of the father and mother.

Equally the father and mother are liable to extend the same

sentiments to their children.

(KURIAN JOSEPH, JUDGE)

(HARUN-UL-RASHID, JUDGE)
ahg.

KURIAN JOSEPH &
HARUN-UL-RASHID, JJ.

————————————–
Mat.Appeal Nos.119/2005,325/2006,
458, 579 & 646/2007

JUDGMENT

26th May, 2008