IN THE HIGH COURT OF KERALA AT ERNAKULAM
Mat.Appeal.No. 680 of 2008()
1. T.R.RADHALAKISHMI ALIAS RUGMINI,
... Petitioner
Vs
1. R. NAVEEN ALIAS NATARAJAN, AGED 31 YEARS
... Respondent
For Petitioner :SRI.JACOB SEBASTIAN
For Respondent :SRI.N.SUKUMARAN
The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :08/04/2009
O R D E R
R. BASANT &
C.T. RAVIKUMAR, JJ.
-------------------------------------------------
Mat.A.No.680 of 2008
-------------------------------------------------
Dated this the 8th day of April, 2009
JUDGMENT
Basant,J.
This appeal is preferred by the appellant/wife whose
application for divorce on the ground of cruelty and desertion
against her husband though disposed of ex parte was dismissed
by the Family Court. The respondent has entered appearance
in this appeal. During the pendency of the appeal, parties
have settled their disputes and they agreed that the marital tie
can be dissolved without making any mutual recrimination.
They have agreed and decided that the marriage can be
dissolved by consent and a joint application – I.A.No.1146/09
under Sec.13B of the Hindu Marriage Act has accordingly been
filed. The applications have been duly signed by the spouses
and countersigned by their respective counsel. Parties are not
present before court. They are not available in the State. The
husband is employed abroad, submit both counsel. The
learned counsel for parties vouch for their signatures and their
Mat.A.No.680 of 2008 -: 2 :-
agreement for dissolution of the marriage by mutual consent.
All the requirements of Sec.13B of the Hindu Marriage Act have
been satisfied. Though I.A.No.1146/09 agreeing for a divorce by
mutual consent under Sec.13(B) of the HMA has been filed only
on 8/4/09, we are satisfied that separate residences had
commenced long earlier. It is not necessary, in these
circumstances, to post the matter to a date after 6 months for
passing final orders under Sec.13B of the Hindu Marriage Act.
2. In the result:
(a) This appeal is allowed.
(b) The impugned rejection of the prayer for divorce on
the ground of cruelty and desertion is upheld.
(c) But as prayed for by both sides, a decree for divorce is
granted under Sec.13B of the Hindu Marriage Act and the
marriage between the parties solemnised on 8/9/05 is hereby
dissolved.
Sd/-
R. BASANT
(Judge)
Sd/-
C.T. RAVIKUMAR
(Judge)
Nan/
//true copy// P.S. to Judge
Mat.A.No.680 of 2008 -: 3 :-