High Court Kerala High Court

Jasmine Joys vs Anish.P. Mariyam on 24 September, 2007

Kerala High Court
Jasmine Joys vs Anish.P. Mariyam on 24 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA No. 224 of 2006()


1. JASMINE JOYS, D/O.JOY T. MATHEW,
                      ...  Petitioner

                        Vs



1. ANISH.P. MARIYAM, S/O.M.V.PAULOSE,
                       ...       Respondent

                For Petitioner  :SRI.KURIAN GEORGE KANNAMTHANAM (SR.)

                For Respondent  :SRI.BOBBYMATHEW KOOTHATTUKULAM

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

 Dated :24/09/2007

 O R D E R
                 J.B.KOSHY & K.P.BALACHANDRAN, JJ.
                          -------------------------------------
                      M.F.A.(G&W)No.224 OF 2006
                          -------------------------------------
                        Dated 24th September, 2007

                                  JUDGMENT

Koshy,J.

During the earlier hearing, a settlement was suggested and

part of the settlement was incorporated in the order. Husband and wife

were present. They said that they are living together with the child

happily and now there is no problem. No further orders are necessary.

If there is any further problem, they can approach the Family Court.

The appeal is disposed of in terms of earlier order.

J.B.KOSHY
JUDGE

K.P.BALACHANDRAN
JUDGE

tks

MFA.15/2003 2

J.B.KOSHY & K.P.BALACHANDRAN, JJ.

————————————-
M.F.A.(G&W)No.224 OF 2006

————————————-
Dated 25th June, 2007

ORDER

Koshy,J.

The child was brought before the court. We have received

report from the Counselling Centre also. It is stated that the child

Ashik Anish is studying in Standard I of Naval Children’s School. Let

the child be with the mother for a week. Post on 2.7.2007 for hearing.

J.B.KOSHY
JUDGE

K.P.BALACHANDRAN
JUDGE

tks