High Court Kerala High Court

Christina Sunil vs Sunil J.Thomas on 8 April, 2008

Kerala High Court
Christina Sunil vs Sunil J.Thomas on 8 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Mat Appeal No. 76 of 2008(A)


1. CHRISTINA SUNIL, AGED 31
                      ...  Petitioner

                        Vs



1. SUNIL J.THOMAS, AGED 35, S/O.C.J.JOHN
                       ...       Respondent

2. C.J. JOHN, AGED 75,

3. MARIAMMA JOHN, AGED 65, W/O.C.J.JOHN

                For Petitioner  :SRI.JOSEPH GEORGE

                For Respondent  :SRI.M.C.CHERIAN

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :08/04/2008

 O R D E R
            KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
           ----------------------------------------------------------------
                     MAT. APPEAL NO.76 OF 2008
           ----------------------------------------------------------------

                    Dated this the 8th day of April, 2008

                                  JUDGMENT

Kurian Joseph, J.

This is an appeal at the instance of the petitioner in O.P. No.134 of

2006 on the file of the Family Court, Thiruvalla. The Original Petition

was filed for return of money and gold ornaments.

2. During the pendency of the appeal, the parties settled the entire

disputes between them. It is true they have decided to part, but the

consoling factor is that they have decided to part as friends. They have

filed I.A. No.964 of 2008 under Section 10 A of the Divorce Act, 1869

praying for a decree of divorce on mutual consent.

3. The parties are present before us. We have talked to them and we

are convinced that the decree as prayed for is in the interest of both the

parties and that there is no collusion. Accordingly, the marriage between

Sunil J. Thomas and Christinal Sunil , the applicants in I.A. No.964 of

2008 is dissolved by a decree of divorce on mutual consent.

Mat. Appeal No.76/2008 2

The appeal is accordingly disposed of in terms of the compromise as

stated in I.A. No.964 of 2008. The said interlocutory application will form

part of the decree.

(KURIAN JOSEPH, JUDGE)

(HARUN-UL-RASHID, JUDGE)

sp/

Mat. Appeal No.76/2008 3

KURIAN JOSEPH &
HAURN-UL-RASHID, JJ.

MAT. APPEAL NO.76/08

JUDGMENT

8TH APRIL, 2008