High Court Kerala High Court

M.S. Omanakuttan vs C.T. Girijakumari on 29 September, 2010

Kerala High Court
M.S. Omanakuttan vs C.T. Girijakumari on 29 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Mat.Appeal.No. 179 of 2004()


1. M.S. OMANAKUTTAN, AGED 48 YEARS,
                      ...  Petitioner

                        Vs



1. C.T. GIRIJAKUMARI, AGED 38 YEARS,
                       ...       Respondent

2. JOHN, PRINCIPAL, SHALOM PUBLIC SCHOOL,

                For Petitioner  :SRI.M.P.PRAKASH

                For Respondent  :SRI.V.PHILIP MATHEW

The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :29/09/2010

 O R D E R
                            R. BASANT &
                 M.L. JOSEPH FRANCIS, JJ.
              - - - - - - - - - - - - - - - - - - - - - - - - - -
                Mat.A.Nos. 179 & 180 of 2004
              - - - - - - - - - - - - - - - - - - - - - - - - - -
          Dated this the 29th day of September, 2010

                             JUDGMENT

Basant, J.

These appeals are preferred by the appellant/husband

against the common order passed by the Family Court,

Thiruvalla in O.P.Nos. 131 and 308 of 2003. O.P.No.308 of

2003 is a petition filed by the husband claiming divorce. That

petition stands dismissed by the impugned common order.

Against that Mat.A.No. 180 of 2004 has been filed by the

appellant.

2. Mat.A. 179 of 2004 is an appeal preferred against the

order in O.P. No. 131 of 2003. By the impugned order the

respondent/wife was appointed as Guardian of the two children

born in their wedlock.

3. While these appeals were pending, parties were referred

for mediation. The parties have settled their disputes on terms

Mat.A.Nos. 179 & 180 of 2004

2

and conditions which are stipulated in the Memorandum of Mediation

Settlement dt. 23.1.2010 duly signed by the rival contestants and

counter signed by their counsel. That mediation settlement agreement

shall be appended to the appellate decree.

4. Learned counsel submit that in terms of the settlement the

spouses have resumed cohabitation and they are residing along with

their children. The father-in-law of the husband had agreed to make

payments to the husband and also to hand over certain gold ornaments.

It is submitted that the said condition has not been complied with so

far. Notwithstanding the non-compliance with the said condition, the

parties have settled all their outstanding disputes. The husband wants

to reserve his right to proceed against the father-in-law to enforce his

claims under the mediation settlement. However, both spouses are in

agreement that the proceedings need not continue and that these

appeals can be allowed and the respective petitioners can be permitted

to withdraw the Original Petitions filed by them before the court

below. We are satisfied that the said request of the parties can be

accepted.

Mat.A.Nos. 179 & 180 of 2004

3

5. In the result:

a) These appeals are allowed.

b) The impugned orders are set aside.

c) The respective petitioners are permitted to withdraw O.P.No.

131 of 2003 and 308 of 2003 filed by them before the Family Court,

Thiruvalla as they have settled all their claims and there is no

acrimony between them now. Accordingly O.P.Nos. 131 and 308 of

2003 filed before the Family Court, Thiruvalla are hereby dismissed

as withdrawn.

d) Copies of the mediation settlement agreement dt. 23.1.2010

shall be appended to the appellate decree.

(R.BASANT)
Judge

(M.L. JOSEPH FRANCIS)
Judge
tm