High Court Kerala High Court

Sini Rachel Ommen vs Jiby John George on 8 September, 2009

Kerala High Court
Sini Rachel Ommen vs Jiby John George on 8 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18711 of 2009(R)


1. SINI RACHEL OMMEN ,D/O.MATHEW OOMMEN,
                      ...  Petitioner

                        Vs



1. JIBY JOHN GEORGE,S/O. SRI.V.GEORGE
                       ...       Respondent

2. GEORGE ULAHANNAN, VAZHATHOTTATHIL VEEDU

3. MARIYAMMA ULAHANNAN

4. THE MANAGER

                For Petitioner  :SMT.P.V.PARVATHI

                For Respondent  :SRI.GEORGE VARGHESE (MANACHIRACKEL)

The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :08/09/2009

 O R D E R
                  R.BASANT & M.C. HARI RANI,JJ

            ==============================

                    W.P.(C)NO. 18711 OF 2009

             ============================

         DATED THIS THE 8TH DAY OF SEPTEMBER 2009

                               JUDGMENT

Basant,J.

The parties to this writ petition are parties in O.P.(Div)

No.907/2006 pending before the Family Court, Ernakulam and

O.P.No.432/2006 pending before the Family Court, Thiruvalla. This

writ petition is filed by the petitioner seeking inter alia expeditious

disposal of the proceedings between the parties by the Family Courts.

2. Before this Court, the parties were referred to a Mediator and

we note with satisfaction that the parties have settled all their disputes

in the presence of the Mediator.

3. A settlement has been arrived at between the parties before

the Mediator and the said settlement duly signed by the parties and

counter signed by the respective counsel has been filed before court

by the Mediator. The learned counsel for the parties and the Mediator

are present before court. They pray that the writ petition may be

disposed of accepting the settlement arrived at between the parties

and issuing specific directions in terms of the settlement.

WPC.18711/2009 -2-

4. In the result, this writ petition is allowed accepting the

settlement dated 7-9-2009 arrived at between the parties. The said

settlement shall form part of this judgment. The following further

directions are issued .

i)The parties shall be at liberty to move the Family Court,

Ernakulam to advance hearing of O.P.(Div)No.907/2006 and get the

same dismissed as withdrawn. They shall be at liberty to file a joint

application for divorce before the Family Court under Section 10A of

the Divorce Act on 14-9-2009. The Family Court shall dispose of the

same as expeditiously as possible.

ii)Ornaments belonging to the petitioner and the 3rd respondent

which are available in Locker No.55 of Canara Bank, Thodupuzha and

which have been separately kept by the Mediator shall be returned to

the respective parties by the Mediator after getting due

acknowledgment from them. Thereafter, the key of the locker shall be

handed over to the 3rd respondent by the Mediator. Needless to say,

the 3rd respondent shall be at liberty to further operate the said locker.

iii)F.D.No.306546 in the joint name of the petitioner and the first

respondent shall be handed over by the first respondent to the

petitioner and the petitioner shall be at liberty to get the said amount

released from the Federal Bank,4th respondent herein.

WPC.18711/2009 -3-

5. Appropriate applications can be filed by the parties jointly

before the courts concerned for carrying out the other terms of the

settlement. The courts concerned shall expeditiously pass appropriate

orders on such applications.

6. The petitioner and respondents 1 to 3 agree and undertake

that an amount of Rs.7500/- shall be paid by the petitioner to the

Mediator and a further amount of Rs.7500/- shall be paid by

respondents 1 to 3 together to the Mediator(Total Rs.15,000/-).

Handover.

R. BASANT, JUDGE

M.C. HARI RANI,JUDGE

ks.

WPC.18711/2009 -4-