IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13923 of 2008(S)
1. MARY AGED 59 YEARS,D/O.RAPPAI,
... Petitioner
Vs
1. JOSE,AGED 60,S/O.ANTONY,
... Respondent
For Petitioner :SRI.E.C.POULOSE
For Respondent :SRI.JACOB CHACKO
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :28/05/2008
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
------------------------------------------
W.P.(C) No. 13923 of 2008
-------------------------------------------
Dated this the day of May 2008
JUDGMENT
Harun-Ul-Rashid,J
This writ petition is filed by the petitioner/wife seeking to quash
Ext.P2 and P4 orders passed by the Family Court, Thrissur and also to
stay the execution proceedings in E.P No. 13/2007 in O.P 1059/2005 on
the file of the Family Court, Thrissur
2. O.P 1059/2005 was filed by the respondent/husband before
the Family Court, Thrissur for decree of divorce and permanent
prohibitory injunction. The counsel for the petitioner submitted before us
that the case was decided as exparte and execution proceedings are
pending as E.P 13/2007 . The petitioner filed Mat. Appeal No. 257 /2008
for setting aside the exparte decree in O.P 1059/2005 and the same is
pending before this Court. Therefore the petitioner filed I.As for
appropriate reliefs which are dismissed by the execution court vide Ext. P2
& P4 orders.
3. We have appointed Advocate Sri.M.S. Narayanan as
conciliator. The learned conciliator and this Court had held detailed
discussions with the parties. We are happy to note that the parties have
W.P.(C) No. 13923 of 2008 -2-
decided to settle the disputes between them. The parties filed a joint
petition dated 28.5.2008 incorporating the terms of compromise and prayed
for passing an order in terms of the compromise. The parties have also
decided to withdraw all the cases filed against each other which are
pending in different courts. The compromise petition is allowed and the
terms of compromise stated in the compromise petition filed as I.A.
6504/2008 shall form part of this judgment. The writ petition is disposed of
in terms of the compromise petition.
KURIAN JOSEPH, JUDGE
HARUN-UL-RASHID, JUDGE
es