High Court Kerala High Court

Leela vs Pushpangadhan on 13 October, 2008

Kerala High Court
Leela vs Pushpangadhan on 13 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8434 of 2007(S)


1. LEELA, W/O PUSHPAN, AGED 52,
                      ...  Petitioner

                        Vs



1. PUSHPANGADHAN S/O.VELAYI,
                       ...       Respondent

                For Petitioner  :SRI.K.A.SREEJITH

                For Respondent  :SRI.RAJIT

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :13/10/2008

 O R D E R
                              P.R.Raman &
                      T.R. Ramachandran Nair, JJ.
             ~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~
            W.P.(C).No.8434/2007-S and I.A.No.12859/2008
             ~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~
               Dated this the 13th day of October, 2008.

                              JUDGMENT

Raman, J.

Matrimonial disputes pending before the Family Court, Thrissur, were

settled between the parties and an award was passed by the Lok Adalat

evidenced by Ext.P1. Challenging the compromise decree, the writ petition

is filed.

2. Pending consideration of the above writ petition, parties again

reached an amicable settlement and filed an IA No.12859/2008, modifying

the compromise already entered into between the parties and praying that

this Court may dispose of the writ petition recording the terms of the

compromise and to strike off certain proceedings now pending before the

Family Court.

3. We heard the parties. In view of the compromise arrived at

between the parties, the writ petition is disposed of recording the

W.P.(C).No.8434/2007-S
& IA No.12859/2008

-:2:-

compromise petition. A copy of IA No.12859/2008 supplying the terms of

the compromise will form part of this judgment.

The parties may take further steps in terms of the compromise for

withdrawing the compromise now pending before the Family Court,

Thrissur.

(P.R. Raman, Judge.)

(T.R. Ramachandran Nair, Judge.)

ms