Jose Antony vs Judi on 28 February, 2008

0
31
Kerala High Court
Jose Antony vs Judi on 28 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA No. 292 of 2001()



1. JOSE ANTONY
                      ...  Petitioner

                        Vs

1. JUDI
                       ...       Respondent

                For Petitioner  :SRI.B.S.SWATHY KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :28/02/2008

 O R D E R
                KURIAN JOSEPH & HARUN-UL-RASHID, JJ.

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

                               M.F.A.NO. 292 OF 2001

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


                     Dated this the  28th day of February, 2008


                                      JUDGMENT

Kurian Joseph, J.

This appeal is at the instance of the petitioner in O.P. No. 123 of

2000 on the file of the Family Court, Manjeri. The said Original Petition

was filed praying for a decree of divorce on the ground of adultery. The

adulterer is impleaded as the second respondent. It is seen that the

Original Petition was dismissed on the ground that the appellant was

continuously absent.

2. According to the learned counsel appearing for the

appellant/petitioner, the power of attorney holder of the appellant was

present before the court. Be that as it may, we are of the view that the

dismissal of the Original Petition for default may not stand in the way of

the appellant approaching the Family Court, if required, incorporating

additional grounds, if any, available in view of the intervening

developments. We do not find that such a course of action will cause any

M.F.A.NO.292/2001 2

prejudice to the parties.

Therefore, we dispose of the appeal making it clear that the

judgment and decree under appeal shall not stand in the way of the

appellant filing a fresh petition for divorce incorporating additional

grounds, if any, in view of the intervening developments.

(KURIAN JOSEPH, JUDGE)

(HARUN-UL-RASHID, JUDGE)

sp/

M.F.A.NO.292/2001 3

KURAIN JOSEPH &

HAURN-UL-RASHID, J.J

M.F.A.NO.292/2001

JUDGMENT

28TH FEBRUARY, 2008

LEAVE A REPLY

Please enter your comment!
Please enter your name here