IN THE HIGH COURT OF KERALA AT ERNAKULAM
Mat.Appeal.No. 483 of 2008()
1. BINDU VARGHESE, W/O.VARGHESE.P.MANOJ,
... Petitioner
Vs
1. VARGHESE.P.MANOJ, PUTHENCAVIL HOUSE,
... Respondent
For Petitioner :SRI.ABRAHAM SAMSON
For Respondent :SRI.JACOB P.ALEX
The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :22/12/2009
O R D E R
R. BASANT & M.C. HARI RANI, JJ.
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
Mat. Appeal No. 483 of 2008
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
Dated this the 22nd day of December, 2009
JUDGMENT
The parties have already settled their disputes in the presence of a
Conciliator appointed by the court and an application has been filed,
incorporating the terms of the settlement. In the said compromise
petition/agreement, which was presented on 12-12-2009, both contestants
have signed and the agreement/petition is counter-signed by their counsel
and also the Mediator.
2. Today when the matter came up for hearing, both parties are
present and they are represented by their counsel. It is submitted that an
amount of Rs.5 lakhs is being handed over to the appellant and that an
amount of Rs.10 lakhs has been deposited in the name of the child and the
said Fixed Deposit shall be handed over today. In these circumstances, the
learned counsel for the appellant submits that the appellant is not pressing
this appeal and the appeal may be dismissed upholding the impugned order.
3. Though in the agreement it is stated that a fresh petition for
divorce by mutual consent shall be filed, the said term is modified and it is
now agreed that this appeal can be dismissed as not pressed, thereby
accepting the termination of the marriage between the parties. Subject to the
said modification, the terms in the compromise agreement entered into in
the presence of the Conciliator are accepted.
Mat.A.483/08 2
4. We are satisfied that the submission of the learned counsel for the
appellant that the appeal can now be dismissed as not pressed to facilitate
immediate acceptance of the termination of the mutual tie.
4. Accordingly:-
a) This appeal is dismissed as not pressed.
b) The compromise petition/agreement, duly signed by the
parties and counter-signed by their counsel as also the
Mediator presented on 12-12-2009 shall be appended to
this appellate decree.
R. BASANT, JUDGE.
M.C. HARI RANI, JUDGE.
Mn.