High Court Kerala High Court

K.Raghunathan vs Lakshmi Baby on 23 January, 2008

Kerala High Court
K.Raghunathan vs Lakshmi Baby on 23 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Mat Appeal No. 132 of 2007()


1. K.RAGHUNATHAN, THOONETHU VEEDU,
                      ...  Petitioner

                        Vs



1. LAKSHMI BABY,
                       ...       Respondent

                For Petitioner  :SRI.S.M.PREM

                For Respondent  :SMT.T.S.MAYA (THIYADIL)

The Hon'ble MR. Justice M.M.PAREED PILLAY(RETD.CHIEF JUSTICE)
The Hon'ble MR. Justice M.R.HARIHARAN NAIR (RETD.JUDGE)

 Dated :23/01/2008

 O R D E R

JUSTICE M.M.PAREED PILLAY
(RETIRED CHIEF JUSTICE, HIGH COURT OF KERALA)
&
JUSTICE M.R.HARIHARAN NAIR
(RETIRED JUDGE, HIGH COURT OF KERALA)

—————————
MAT.APPEAL.NO.132 OF 2007

————————–

Dated this the 23rd day of January, 2008

A W A R D

Parties on both sides and their counsel present. Pursuant

to the order dt.23.8.2007, the parties appeared today and a

sum of Rs.1,50,000/- (Rs.One lakh fifty thousand only) has been

paid by the appellant and received by the respondent. Parties

have filed an application under Section 13B of the Hindu

Marriage Act agreeing for dissolution of marriage.

In view of the above petition dissolution of marriage

between the parties herein is allowed with effect from

23.1.2008. Mat.Appeal.No.132/2007 is allowed to the above

extent.

The parties have agreed today that O.P.No.4/2004 of the

Family Court, Kollam filed by the 1st respondent and her

daughter will be withdrawn forthwith. We record the

submission. Necessary petition will be filed before the court

without any further delay.

The Mat.Appeal is settled as above.

M.M.PAREED PILLAY
(RETIRED CHIEF JUSTICE, HIGH COURT OF KERALA)

M.R.HARIHARAN NAIR
(RETIRED JUDGE, HIGH COURT OF KERALA)
ps