IN THE HIGH COURT OF KERALA AT ERNAKULAM
Mat Appeal No. 375 of 2006()
1. K.P. PRASANNAKUMARI, D/O.SRI.PRABHAKARAN
... Petitioner
Vs
1. S.K. SAMBASIVAN,
... Respondent
For Petitioner :SMT.ASHA CHERIAN
For Respondent :SRI.B.S.SWATHY KUMAR
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice P.R.RAMAN
Dated :17/01/2008
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
----------------------------------------------------
Mat.A.Nos.375/2006, 51/2007,
52/2007 and 379/2005
------------------------------------------------------
Dated this the 17th day of January, 2008
JUDGMENT
Kurian Joseph, J.
Thanks to the strenuous efforts taken by this Court and also
the co-operation extended by the learned counsel appearing on
both sides, we are happy to note that the parties have decided to
settle their disputes. In furtherance of such a decision, they
have filed I.A.No.161/08 incorporating the terms of settlement.
There is also a petition under Section 13B for divorce on mutual
consent. In the background of the disputes between the parties,
who got married on 28.10.1993, and living separately for more
than 8 years and the various litigations between them pending,
we are convinced that it is a fit case where decree shall be
granted on mutual consent since obviously there is no collusion
between the parties. Therefore, all the appeals are disposed as
settled between the parties. I.A.No.161/08 shall form part of the
decree. The marriage between the appellant and respondent is
dissolved by a decree of divorce on mutual consent. Needless to
say that the decrees passed by the Family Court to the extent
MAT.A.Nos.375/2006 & conn.cases 2
required will stand modified, including the decree in
O.P.No.31/2000 in the matter of maintenance to daughter
Sreeprabha, who has to get maintenance at the rate of Rs.1,500/-
per month from January 2008 onwards till she attains the age of
18 years as per the compromise.
KURIAN JOSEPH, JUDGE
HARUN-UL-RASHID, JUDGE
csl