High Court Kerala High Court

Rassi vs State Of Kerala on 5 January, 2010

Kerala High Court
Rassi vs State Of Kerala on 5 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6019 of 2009()


1. RASSI, THOUFEEQUE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,REP. BY THE
                       ...       Respondent

                For Petitioner  :SRI.C.S.MANILAL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice D.J.JAGANNADHA RAJU
SHRI K.J.THOMAS STANLEY(RETD.ADDL.DIST.JUDGE)

 Dated :05/01/2010

 O R D E R
          THE HON'BLE MR. JUSTICE K.JOHN MATHEW
                         (RETIRED JUDGE)
                                     AND
                        SRI. K. N. SATHEESAN
                      (RETD. DISTRICT JUDGE)
     - - - - - -- - - - - - - - - - - - - - - - - - - - - - - - - - - - -
           BAIL APPLICATION NOS. 6019 OF 2009
                              & 6022 OF 2009
     - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
         DATED THIS THE 5TH DAY OF JANUARY, 2010



                               O R D E R

The defacto complainant’s father Shri. Nazir,

husband Raasi Thoufeeque and their counsel are present.

After discussions, the parties agreed to settle these

cases on the following conditions. (1) The petitioner-

husband Raasi Thoufeeque will pay to the defacto

complainant (Yasmin) an amount of Rs.10,00,000/-

(Rupees ten lakhs only) by draft drawn on a bank at

Thiruvananthapuram within one month, in full settlement

of the disputes between the parties. (2)On such

payment, the petitioner will pronounce ‘Talaq’ in the

presence of the representatives of the ‘Mahal’

Committees of both parties at Balaramapuram Town Muslim

Jama Ath. (3)The petitioner – father Raasi Thoufeeque

will have visitorial rights and may visit the child

twice in a month at the defacto complainant,s house or

B.A. NO. 6019/2009 & 6022 /2009
2

at any place mutually agreed by them. (4) The Crime

No.541/2009 of Balaramapuram Police Station will be

withdrawn by the defacto complainant on payment of the

amount. For this the defacto complainant will give an

additional statement before the investigating officer

reporting this settlement. After complying with these

directions, the parties will report compliance before

this Adalat on 15/02/2010. Both parties will sign the

above conditions and place before this Adalat. Issue

copies to both sides.

K.JOHN MATHEW
(RETD. JUDGE)

SRI. K. N. SATHEESAN
(RETD. DISTRICT JUDGE)

ss/-