High Court Kerala High Court

E.R.Ambujakshan Nair vs K.Indira on 25 January, 2008

Kerala High Court
E.R.Ambujakshan Nair vs K.Indira on 25 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Mat Appeal No. 412 of 2007()


1. E.R.AMBUJAKSHAN NAIR,
                      ...  Petitioner

                        Vs



1. K.INDIRA, D/O.M.S.NAIR, SREE NIRMAL,
                       ...       Respondent

                For Petitioner  :SRI.PHILIP T.VARGHESE

                For Respondent  :SRI.V.G.ARUN

The Hon'ble MR. Justice M.M.PAREED PILLAY(RETD.CHIEF JUSTICE)
The Hon'ble MR. Justice M.R.HARIHARAN NAIR (RETD.JUDGE)

 Dated :25/01/2008

 O R D E R

JUSTICE M.M.PAREED PILLAY
(RETIRED CHIEF JUSTICE, HIGH COURT OF KERALA)
&
JUSTICE M.R.HARIHARAN NAIR
(RETIRED JUDGE, HIGH COURT OF KERALA)

—————————

MAT.APPEAL.Nos.412 & 478 OF 2007

————————–

Dated this the 25th day of January, 2008

A W A R D

Both the appeals are filed by the husband. In the former

the challenge is with regard to the decree of dissolution of

marriage whereas in the latter the dispute is with regard to the

direction for payment of maintenance in past and future.

2. Pursuant to the order dated 20.11.2007 the appellant

has produced a demand draft for Rs.3,50,000/- (Rs.Three lakh

fifty thousand only) bearing No.210536 dt.23.1.2008 drawn on

the SBT, Ernakulam branch. The said demand draft has been

accepted by the respondent in full and final settlement of all her

claims arising in the two appeals as also out of the marital tie

based on the marriage that took place on 17.5.1995.

3. Parties have filed an application under Section 13B of

the Hindu Marriage Act which we allowed. In view of this the

decree for dissolution of marriage passed in O.P.No.168/2006

and the decree for grant of maintenance passed in

O.P.No.162/2006 of the Family Court, Kottayam are set aside

MA.Nos.412 & 478/2007 2

and instead decree of dissolution of marriage by mutual consent

is granted and operating with effect from this date.

The Matrimonial Appeals are settled as above.

JUSTICE M.M.PAREED PILLAY
(RETIRED CHIEF JUSTICE, HIGH COURT OF KERALA)

JUSTICE M.R.HARIHARAN NAIR
(RETIRED JUDGE, HIGH COURT OF KERALA)

ps