IN THE HIGH COURT OF KERALA AT ERNAKULAM
Mat Appeal No. 109 of 2003()
1. GANGADHARAN, KUZHINJANVILA VEEDU,
... Petitioner
Vs
1. PRINCY, MANOHARA MANDIRAM,
... Respondent
For Petitioner :SRI.VPK.PANICKER
For Respondent :SRI.V.N.ACHUTHA KURUP (SR.)
The Hon'ble MR. Justice K.JOHN MATHEW (RETD.JUDGE)
The Hon'ble MR. Justice R.BHASKARAN (RETD.JUDGE)
Dated :12/04/2007
O R D E R
K
.JOHN MATHEW
(R
ETD. JUDGE) &
R.BHASKARAN (RETD. JUDGE)
MAT. APPEAL Nos. 109 OF 2003 & 128 OF 2003
————————————————
Dated this the 12th day of April, 2007
AWARD
K.JOHN MATHEW (Rtd. Judge)
The parties have settled both appeals on the following terms:
In Mat. Appeal No.109/2003, the appellant-petitioner(husband) is
today paying Rs.2 Lakhs (Rupees Two Lakhs only) by D.D. No.248409
dated 10-4-2007 on the Indian Bank, Thiruvananthapuram to the wife
(respondent) in full settlement of all her claims. The husband and wife
have filed a joint petition under Section 10A of the Indian Divorce Act
agreeing for divorce. Execution in O.S.No.416 of 1999 for maintenance
is pending in the Family Court, Thiruvananthapuram. The father has
already paid the maintenance of the minor son up to 4th October, 2004.
Today father is paying the balance amount of maintenance of
Rs.16,000/- up to the date of son attaining majority namely February 15,
2006. The son will withdraw the execution petition in that O.S. By order
dated 2.4.2004 in Mat. Appeal No.109/2003 the High Court had
MA Nos. 109/2003
& 128/2003 2
directed the appellant(husband) to deposit Rs.5,000/- and permitted the
wife to withdraw that amount towards expenses. Rs.5,000/- was
deposited on 3.5.2004. The wife is allowed to withdraw the said
amount.
In view of the fact that parties are residing separately for more
than 2 years namely, 1997 on wards and they have not been able to
live together and they have mutually agreed that the marriage should be
dissolved, the marriage between appellant Gangadharan and
respondent Princy is dissolved and Mat. Appeals are disposed of as
settled.
K.JOHN MATHEW
(RETD. JUDGE)
` R.BHASKARAN
(RETD. JUDGE)
jp