High Court Kerala High Court

Jaison K. John vs Tessy Thomas on 13 April, 2007

Kerala High Court
Jaison K. John vs Tessy Thomas on 13 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 16239 of 2006(G)


1. JAISON K. JOHN, AGED 33 YEARS,
                      ...  Petitioner

                        Vs



1. TESSY THOMAS, AGED 31 YEARS,
                       ...       Respondent

                For Petitioner  :SRI.VIJAI MATHEWS

                For Respondent  :SMT.K.V.BHADRA KUMARI

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :13/04/2007

 O R D E R


            KURIAN JOSEPH & K.T. SANKARAN, JJ.

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

                  W.P.(C) NO. 16239 OF 2006 G

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

           Dated this the 13th day of April,2007



                           JUDGMENT

Kurian Joseph, J.

The challenge is on Ext.P7 order passed by the

Family Court, Kottayam. As per the said order, request

of the petitioner, who is the husband of the

respondent, to send the parties for further counselling

was rejected. The marriage between the parties took

place on 27.12.2001. There is a dispute as to whether

the marriage has been consummated or not. Be that as

it may, the main ground taken in the Original Petition

filed before the Family Court by the respondent wife is

that the marriage has not been consummated. When the

case was posted before us, we had opportunity to talk

to both parties and the respective counsel as well. As

suggested at the time of hearing, the petitioner was

also referred to an institute of sexual and marital

health – Dr.Promodu’s Institute of Sexual & Marital

Health. The petitioner has not co-operated fully with

the various tests suggested in the Institute. When the

W.P.(C). NO. 16239 OF 2006

:: 2 ::

case was taken up today, petitioner submitted before us

that he was got examined at another centre –

Vishranthi Centre, Kottayam and according to them, only

with the presence of the respondent, a further

treatment in the matter could be made. We are afraid,

it may not be proper for this Court to permit the

respondent, in the facts and circumstances of the case,

to have further test or treatment for the purpose of

this case. It is for the petitioner to undergo any

counselling or any treatment and get appropriate

certificate from the competent doctors to the effect

that he is physically and emotionally fit to lead a

married life, in which event, the Family Court will

consider the matter in the light of such materials

produced by him and take a decision as to whether any

further counselling is necessary with the participation

of the respondent. Till such time, it may not be just,

proper and reasonable to compel the respondent to

undergo any further counselling for the purpose of a

decision in this case. Subject to the above liberty to

the petitioner, this Writ Petition is dismissed.

W.P.(C). NO. 16239 OF 2006

:: 3 ::

Registry will keep a photocopy of the report of

Dr.Promodu’s Institute dated 11.4.2007 and letter of

Vishranthi Centre dated 12.4.2007 for the purpose of

reference and will forward both the report and the

letter in original in a sealed cover to the Family

Court, Kottayam along with a copy of this judgment

immediately.

(KURIAN JOSEPH)

Judge

(K.T.SANKARAN)

Judge

ahz/