High Court Kerala High Court

T.Reena vs V.V.Sivadasan on 14 October, 2008

Kerala High Court
T.Reena vs V.V.Sivadasan on 14 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA.No. 294 of 2000(B)



1. T.REENA
                      ...  Petitioner

                        Vs

1. V.V.SIVADASAN
                       ...       Respondent

                For Petitioner  :SRI.P.V.KUNHIKRISHNAN

                For Respondent  :SRI.SUNNY MATHEW

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :14/10/2008

 O R D E R
                             P.R. RAMAN &
                   T.R. RAMACHANDRAN NAIR, JJ.
                 = = = = = = = = = = = = = = = = = = = =
                   M.F.A. NOS. 294/2000 & 1369/2000
               = = = = = = = = = = = = = = = = = = = = = =

          DATED THIS, THE 14TH DAY OF OCTOBER, 2008.

                            J U D G M E N T

Raman, J.

M.F.A. 294/2000 is filed by the wife against the order in O.P. No.

124/1999 on the file of the Family Court, Kozhikode. M.F.A. 1369/2000 is

filed by the husband against the order in O.P.223/1999 on the file of the

same Court. O.P. 124/1999 is a petition filed by the wife for return of the

gold ornaments said to have been taken by the husband. The court below,

dismissed the said petition against which M.F.A.. 294/2000 is preferred.

O.P. 223/1999 is one filed by the husband for divorce. However, the court

below refused to grant a decree for divorce; but passed an order for judicial

separation. Aggrieved thereby, the husband has come up with M.F.A.

1369/2000.

2. During the pendency of the proceedings, with the able advice of

the learned counsel appearing on either side, the parties are able to reach a

compromise and has filed a joint application – I.A. 2727/2008. As per the

terms of the compromise, it is agreed by the parties that a divorce decree

M.F.A. NOS: 294/2000 & 1369/2000 :2:

may be granted on the ground that after the passing of the order for judicial

separation, the parties have not co-habited till date and thus, the statutory

period is over based on which a decree for divorce could be granted under

Section 13 (1A)(i) of the Act. Since there is already an order for

maintenance passed by the court below in O.P. 97/1999 at the rate of Rs.

400/- per month, they have settled that dispute also and has agreed that an

amount of Rs. 1,00,000/- (one lakh) will be paid by the husband to the wife.

The parties have agreed to dissolve the marriage by mutual consent under

Section 13(1A)(i) and to relinquish all the claims including the claim for

maintenance, as ordered in O.P. 97/1999.

It is agreed by the wife that the amount of Rs.1,00,000/- (One lakh)

has been received. In view of the above compromise arrived at between the

parties, we dismiss M.F.A. 294/2000 as withdrawn. M.F.A. 1369/2000 is

disposed of granting a decree for divorce under Section 13(1A)(i) of the

Hindu Marriages Act.

P.R. RAMAN,
(JUDGE)

T.R. RAMACHANDRAN NAIR,
(JUDGE)
knc/-

M.F.A. NOS: 294/2000 & 1369/2000 :3:

P.R. RAMAN &
T.R. RAMACHANDRAN NAIR, JJ.
““““““““““““““““““““““`

M.F.A. NOS.294/2000 & 1369/2000
~~~~~~~~~~~~~~~~~~~~~~~~~~~

J U D G M E N T

14TH OCTOBER, 2008.