IN THE HIGH COURT OF KERALA AT ERNAKULAM
Mat.Appeal.No. 74 of 2007()
1. SREEKUMARAN NAIR, S/O.SOMASEKHARAN NAIR,
... Petitioner
Vs
1. ZEETA.V., D/O.VIJAYALAKSHMI,
... Respondent
For Petitioner :SRI.M.RAJAGOPALAN NAIR
For Respondent :SRI.MILLU DANDAPANI
The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :04/08/2010
O R D E R
R.BASANT & M.C.HARI RANI, JJ.
**********************
Mat.Appeal No.74 of 2007
*********************
Dated this the 4th day of August, 2010
JUDGMENT
BASANT, J.
This appeal is directed against the dismissal of an
application filed by the appellant/husband for declaration of
nullity of marriage. During the pendency of the proceedings, the
parties were referred to the Mediator and they have settled all
their outstanding disputes. The terms of settlement are
enumerated in detail in the joint statement dt.02.11.09 filed by
the parties in Mat.Appeal No.73 of 2007.
2. It is submitted that the parties have already
approached the Family Court with an application for dissolution
of marriage by mutual consent under Section 13 B of the Hindu
Marriage Act. In these circumstances, this appeal may be
dismissed as not pressed, submits the learned counsel for the
appellant.
3. We accept the said request. This appeal is, in these
circumstances, dismissed as not pressed.
(R.BASANT, JUDGE)
(M.C.HARI RANI, JUDGE)
rtr/