High Court Kerala High Court

Abdul Rauf vs Fousiya on 6 March, 2008

Kerala High Court
Abdul Rauf vs Fousiya on 6 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Mat.Appeal.No. 510 of 2007()


1. ABDUL RAUF, S/O.ABDUL KAREEM,
                      ...  Petitioner

                        Vs



1. FOUSIYA, D/O.ABDUL KADER,
                       ...       Respondent

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  :SRI.K.MOHAN

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MRS. Justice K.HEMA

 Dated :06/03/2008

 O R D E R
                          J.B. Koshy & K. Hema, JJ.
                 - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                         Mat.Appeal No. 510 of 2007
                 - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                   Dated this the 6th day of March, 2008

                                     JUDGMENT

Koshy, J.

The Family Court by the impugned judgment dissolved the

marriage of the appellant with the respondent. This appeal was filed with

an application to condone the delay of 170 days. Even though the delay was

condoned, it is submitted that the appellant himself remarried. The

contention of the appellant is that he has not been served any notice in the

original petition. Since the appellant married another woman after the

dissolution of the marriage, we are of the view that interference of the

judgment will only prolong the matter resulting in harassment of the

respondent. Therefore, the appeal is dismissed.

J.B. Koshy, Judge

K. Hema, Judge.

mn.