High Court Kerala High Court

Aravindakshan vs Visalakshi on 29 May, 2007

Kerala High Court
Aravindakshan vs Visalakshi on 29 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Mat Appeal No. 199 of 2006()


1. ARAVINDAKSHAN, AGED 37 YEARS,
                      ...  Petitioner

                        Vs



1. VISALAKSHI, AGED 30 YEARS,
                       ...       Respondent

                For Petitioner  :SRI.P.K.ASHOKAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :29/05/2007

 O R D E R
       KURIAN JOSEPH &  T.R.RAMACHANDRAN NAIR,  JJ.

                  ----------------------------------------------

                       Mat.Appeal No.199  of 2006

                  ----------------------------------------------

                          Dated 29th   May,  2007.


                                 J U D G M E N T

Kurian Joseph, J.

This is an appeal against order dated 28.3.2006 in

O.P.791/99 on the file of the Family Court, Thrissur, filed under

Section 13(1-a) of the Hindu Marriage Act, at the instance of the

husband. The Original Petition was dismissed. During the

pendency of the appeal, it is seen that the parties filed a joint

petition under Section 13B of the Hindu Marriage Act and by

order dated 21.3.2007 in O.P.375/07, the petition was allowed

dissolving the marriage between the parties. In that view of the

matter, this appeal has been rendered infructuous. It is

accordingly dismissed.

KURIAN JOSEPH, JUDGE.

T.R.RAMACHANDRAN NAIR, JUDGE.

tgs

OP NO. 2

KURIAN JOSEPH &

T.R.RAMACHANDRAN NAIR, JJ

———————————————-

L.A.A. NO. OF 2004

———————————————-

J U D G M E N T

Dated 29th May, 2007.