IN THE HIGH COURT OF KERALA AT ERNAKULAM
MFA No. 121 of 2001()
1. BENNY MATHEW
... Petitioner
Vs
1. LEEMON @ PHILOMINA
... Respondent
For Petitioner :SRI.GEORGE THOMAS (MEVADA)
For Respondent :SRI.A.INEES
The Hon'ble MR. Justice T.V.RAMAKRISHNAN (RETD.JUDGE)
Dated :01/11/2007
O R D E R
JUSTICE T.V.RAMAKRISHNAN
(RETIRED JUDGE, HIGH COURT OF KERALA)
&
SMT.S.JAYALAKSHMI (SOCIAL WORKER & MEMBER OF
HIGH COURT LEGAL SERVICES COMMITTEE)
—————————
M.F.A.No.121 OF 2001 & W.P.(C)No.21341 OF 2006
————————–
Dated this the 1st day of November, 2007
A W A R D
Petitioner in the writ petition and the appellant in
M.F.A.No.121/2001 and his counsel present. The respondent in
both cases is also present along with her father.
In these two cases, on 4.4.2007 the adalat has recorded a
written terms of settlement filed by the appellant and the
respondent. The terms of settlement has been signed by both
parties and their counsel. We have gone through the terms of
settlement.
In compliance with the terms of the settlement the writ
petitioner (appellant in MFA.No.121/2001) has handed over to
the respondent a sum of Rs. 3,00,000/- (Rs. Three lakhs only) by
way of demand draft drawn in her favour and a further sum of
Rs. 2,00,000/- (Rs.Two lakhs only) again by demand draft on
30.5.2007 and 31.10.2007 respectively. Further the petitioner
(appellant in MFA) has paid in partial compliance with the terms
of settlement, amount of maintenance @Rs.1,000 p.m for the
period ending with November, 2007. Out of the above amount of
monthly maintenance payments for May 2007 and November
2007 was paid today in cash which was received by the
respondent in satisfaction of the maintenance towards the above
months.
Now since the writ petitioner has complied with the main
terms of the settlement, we would direct both sides to comply
with the terms fully in future also in its letter and spirit. We
further record that the two cases have been settled between the
parties amicably in terms of settlement recorded in the case.
In view of the provision contained in the terms of
settlement, we would pass a decree of divorce on the basis of
agreement between the parties with effect from today that is
1.11.2007.
In the light of the settlement recorded above, W.P.(C)
No.21341/2006 and MFA.No.121/2001 are disposed of as settled.
JUSTICE T.V.RAMAKRISHNAN
(RETIRED JUDGE, HIGH COURT OF KERALA)
SMT.S.JAYALAKSHMI
(SOCIAL WORKER & MEMBER OF
HIGH COURT LEGAL SERVICES COMMITTEE)
ps
? IN THE HIGH COURT OF KERALA AT ERNAKULAM
+Mat Appeal No. 237 of 2004()
#1. OMANA, KANDATHIL VEEDU,
… Petitioner
Vs
$1. RAVEENDRAN, KANDATHIL VEEDU,
… Respondent
! For Petitioner :SRI.GEORGE VARGHESE(PERUMPALLIKUTTIYIL)
^ For Respondent :SRI.K.HARILAL
*Coram
The Hon’ble MR. Justice T.V.RAMAKRISHNAN (RETD.JUDGE)
% Dated :01/11/2007
: O R D E R
JUSTICE T.V.RAMAKRISHNAN
(RETIRED JUDGE, HIGH COURT OF KERALA)
&
SMT.S.JAYALAKSHMI (SOCIAL WORKER & MEMBER OF
HIGH COURT LEGAL SERVICES COMMITTEE)
—————————
MAT.APPEAL.No.237 OF 2004
————————–
Dated this the 1st day of November, 2007
A W A R D
We are happy to note that the parties have settled the
matter and the appellant is not pressing the appeal. Such a
representation was made by counsel on both sides. We record
the submission and the appeal is dismissed as not pressed.
JUSTICE T.V.RAMAKRISHNAN
(RETIRED JUDGE, HIGH COURT OF KERALA)
SMT.S.JAYALAKSHMI (SOCIAL WORKER & MEMBER OF
HIGH COURT LEGAL SERVICES COMMITTEE)
ps