IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11969 of 2008(S)
1. SREELATHA.C.V.,
... Petitioner
Vs
1. RAJEEV.P.,
... Respondent
For Petitioner :SRI.ANIL K.NARENDRAN
For Respondent :SRI.G.SREEKUMAR (CHELUR)
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :17/07/2008
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
-----------------------------------------
W.P(C).No.11969 of 2008
-----------------------------------------
Dated this the 17th day of July, 2008
JUDGMENT
Kurian Joseph,J.
The parties to this writ petition are parties to a marriage. They
are the petitioners before the Family Court, Thiruvananthapuram, the
husband in O.P.No.1026/2007 for divorce and the wife in
O.P.No.1248/2006 for return of money and ornaments and
maintenance. They approached this court aggrieved by the interim
order passed by the Family Court regarding an amendment to the
pleadings. When the writ petition came up for admission before us we
directed the parties to be present before us. We had the Assistance of
the learned Senior Counsel Smt.Sumathi Dandapani as Conciliator.
Having talked to the parties and also the learned Senior Counsel and
also counsel on both sides, we found that the disputes are only the
normal bickerings in family life and more than misunderstanding it
was lack of understanding which was the problem between them. Lack
of understanding was, we found that, due to lack of communication.
Therefore, we directed the parties to stay together in Ernakulam for
two days so that they will get ample opportunity to communicate with
each other and clear the cloud in their life. Accordingly, after two days
W.P(C).No.11969 of 2008
-:2:-
they are present before us. They have realised that owing to lack of
communication they are the losers and in the process their child has
also suffered. They are now determined not to repeat such bickerings
in future. They have also forgiven each other and forgotten the past.
It is submitted that they will not part with each other until death
separates them. In view of the amicable re-union as above it is
submitted by the parties and their learned counsel that no orders are
necessary in the cases now pending before the Family Court,
Thiruvananthapuram. Accordingly O.P.No.1248/2006 and
O.P.No.1026/2007 on the file of the Family Court,
Thiruvananthapuram are struck off. We record our appreciation for
the good heart and good gesture shown by the parties, the co-
operation extended by the learned counsel on both sides and the
services rendered by the Conciliator Smt.Sumathi Dandapani.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
(HARUN-UL-RASHID, JUDGE)
ahg.
KURIAN JOSEPH &
HARUN-UL-RASHID, JJ.
———————————-
W.P(C).No.11969 of 2008
———————————-
JUDGMENT
17th July, 2008