IN THE HIGH COURT OF KERALA AT ERNAKULAM
Mat.Appeal.No. 286 of 2010(A)
1. ELIZABETH GEORGE, AGD 34 YEARS,
... Petitioner
Vs
1. SHAJI.K.GEORGE, AGED 36 YEARS,
... Respondent
For Petitioner :SRI. K.SHAJ
For Respondent :SRI.R.GIREESH VARMA
The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :02/11/2010
O R D E R
R.BASANT &
K.SURENDRA MOHAN, JJ.
-------------------------------------------
MAT Appeal No.286 of 2010
-------------------------------------------
Dated this the 2nd November, 2010
JUDGMENT
Basant, J.
This appeal is preferred against an order dismissing
an application for divorce filed by the appellant wife under
Section 10 of the Divorce Act on the ground of cruelty.
The parties were referred for mediation. The parties have
succeeded in settling all their outstanding disputes as per
a memorandum of settlement dated 27.10.2010.
Accepting the said terms of settlement, MAT Appeal
No.460 of 2010 has already been allowed. The parties
agree that the impugned order can be upheld and this
appeal can now be dismissed recording the said terms of
settlement.
2. We accept the terms of settlement dated
27.10.2010.
3. In the result,
a) this appeal is dismissed.
MAT App.286/2010 2
b) terms of settlement dated 27th October 2010 are
accepted. The same shall be appended to this appellate
decree.
c) We specifically record the statement of the
counsel that the parties have agreed to file an application
for divorce on mutual consent under Section 10A of the
Divorce Act before the Family Court, Thiruvalla on
10.11.2010.
d) A copy of the terms of settlement dated
27.10.2010 shall be appended to this appellate decree.
R.BASANT
JUDGE
K.SURENDRA MOHAN
JUDGE
css/