High Court Kerala High Court

Rajasree vs Sreekumar on 9 April, 2007

Kerala High Court
Rajasree vs Sreekumar on 9 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Mat Appeal No. 143 of 2004(E)


1. RAJASREE, AGED 28 YEARS,
                      ...  Petitioner

                        Vs



1. SREEKUMAR, AGED 37 YEARS,
                       ...       Respondent

                For Petitioner  :SRI.T.O.XAVIER

                For Respondent  :SRI.K.SUBASH CHANDRA BOSE

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :09/04/2007

 O R D E R


            KURIAN JOSEPH & K.T. SANKARAN, JJ.

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

                 MAT.APPEAL NO. 143 OF 2004 E

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

           Dated this the 9th day of April, 2007



                           JUDGMENT

Kurian Joseph, J.

This is an appeal filed against the order in O.P.

(HMA) No.755 of 2003, on the file of the Family Court,

Kollam. The Family Court, having regard to the facts

and circumstances stated in the order, allowed the

Original Petition filed by the respondent herein and

granted a decree of divorce under Section 13 of the

Hindu Marriage Act with effect from 2.7.2004. The

appeal was admitted on 25.8.2004 and this Court passed

an order in I.A.No.2684 of 2004, staying the operation

of the order in O.P.(HMA) No.755 of 2003. Counsel on

both sides represent before us that subsequent to the

order the disputes between the parties have been

settled and they have been residing together and hence

the order under appeal can be set aside.

Accordingly, we allow the appeal and set aside the

MAT.APPEAL NO.143 OF 2004

:: 2 ::

order dated 2.7.2004 in O.P.(HMA) No.755 of 2003, on

the file of the Family Court, Kollam.

(KURIAN JOSEPH)

Judge

(K.T.SANKARAN)

Judge

ahz/