High Court Kerala High Court

G.Sreekumar vs Jaya C.Nair on 3 March, 2009

Kerala High Court
G.Sreekumar vs Jaya C.Nair on 3 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25234 of 2008(S)


1. G.SREEKUMAR,
                      ...  Petitioner

                        Vs



1. JAYA C.NAIR,
                       ...       Respondent

                For Petitioner  :SRI.K.SASIKUMAR

                For Respondent  :SRI.SUMAN CHAKRAVARTHY

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :03/03/2009

 O R D E R
              P.R.RAMAN & P.S.GOPINATHAN, JJ.

                     -------------------------------

                      W.P.(C) No.25234 of 2008

                     -------------------------------

                   Dated this the 3rd March, 2009

                           J U D G M E N T

Raman, J.

This writ petition is filed seeking for a direction to

the Family Court, Thiruvananthapuram, to dispose of the

matrimonial disputes pending between the parties, at the earliest.

2. I.A.Nos. 3159, 3160 and 3161 of 2009, are the

joint petitions filed by the parties, stating that all the matrimonial

disputes have been settled in terms of a compromise.

I.A.No.3159 of 2009 is filed to record the consent of the parties

and to grant a decree of divorce under Section 13(B)(2) of the

Hindu Marriage Act, after waiving the period of six months

stipulated under Section 13(B)(2), for which a separate petition,

I.A.No.3160 of 2009 is filed. I.A.No.3161 of 2009 is filed

seeking to terminate the proceedings pending between the

W.P.(C) No.25234 of 2008

2

parties before the Family Court as O.P (HMA) 635/2005, OP (G&

W) 693 of 2005, O.P.566 of 2005 and MC.109 of 2005.

3. O.P.No.566 of 2005, pending before the Family

Court, is a petition for divorce and also for other monetary

claims filed by the wife-respondent, alleging cruelty against the

husband. More than three years have elapsed thereafter. Both

sides have not co-habited, after they were separated, prior to the

filing of the petition.

4. In such circumstances, I.A.No.3160 of 2009 is

allowed waiving the time limit stipulated under Section 13(B)(2)

of the Hindu Marriage Act. I.A.No.3159 of 2009 is a joint

petition for divorce signed by the parties and their counsel. The

same is recorded and the marriage is dissolved by granting a

decree for divorce under Section 13(B)(2) of the Hindu Marriage

Act. I.A.No.3161 of 2009 is yet another petition agreeing that

further proceedings on the file of Family Court,

Thiruvananthapuram, be struck off from the file in terms of the

compromise. Recording the compromise, we direct that all

W.P.(C) No.25234 of 2008

3

pending cases before the Family Court, Thiruvananthapuram, O.P

(HMA) 635/2005, OP (G& W) 693 of 2005, O.P.566 of 2005 and

MC.109 of 2005, shall stand struck off from the file, as the

reliefs claimed in those proceedings have been settled in terms of

compromise already filed.

5. A copy of the judgment shall be forwarded to

the Family Court, Thiruvananthapuram, for making necessary

endorsements in the cases pending there.

The writ petition is disposed of as above.

P.R.RAMAN, JUDGE

P.S.GOPINATHAN, JUDGE.

nj.