IN THE HIGH COURT OF KERALA AT ERNAKULAM
Mat.Appeal.No. 376 of 2006()
1. SUDHAKARAN, AGED 38 YEARS,
... Petitioner
Vs
1. VINODHINI, AGED 41 YEARS,
... Respondent
For Petitioner :SRI.V.SANTHARAM
For Respondent :SRI.P.RAMACHANDRAN
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :16/06/2008
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
----------------------------------------------
Mat.Appeal No.376 Of 2006
----------------------------------------------
Dated 16th June, 2008.
J U D G M E N T
Kurian Joseph, J.
This appeal is directed against the judgment and
decree in O.P.No.335/2000 on the file of the Family Court,
Thrissur. The original petition was filed by the appellant/husband
seeking a decree of divorce. The said original petition was
dismissed and hence the appeal.
2. During the pendency of the appeal, thanks to the
earnest efforts taken by the counsel appearing on both sides,
thanks to the cooperation extended by the parties and thanks to
the strenuous efforts taken by the court, the parties have decided
to settle the disputes between them. The terms of the settlement
are stated in I.A.1415/2008. There is also prayer for a decree of
divorce on mutual consent under Section 13B of the Hindu
Marriage Act.
3. In the background of the prolonged litigation
between the parties and their separation for the last around eight
years, a further lie over period is not necessary, since we are
satisfied that there is no collusion between the parties and that it
Mat.Appeal No.376/06 2
is only in their interests, the marriage is being dissolved by a
decree of divorce on mutual consent. Accordingly, the appeal is
disposed of in terms of the compromise, as stated in I.A.1415/08.
The marriage between the appellant and the respondent is
dissolved by a decree of divorce on mutual consent. I.A.1415/08
will form part of the decree.
KURIAN JOSEPH, JUDGE.
HARUN-UL-RASHID, JUDGE.
tgs
KURIAN JOSEPH &
HARUN-UL-RASHID, JJ
———————————————-
Mat.Appeal No.376 Of 2006
———————————————-
J U D G M E N T
Dated 16th June, 2008.