IN THE HIGH COURT OF KERALA AT ERNAKULAM
Mat.Appeal.No. 965 of 2009()
1. NISHA.N.K. D/O. KUNJUMUHAMMED,
... Petitioner
Vs
1. ANWAR SHA, S/O. MUHAMMED,
... Respondent
For Petitioner :SMT.T.RESMI DAMODARAN
For Respondent :SRI.DINESH MATHEW J.MURICKEN
The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :23/06/2010
O R D E R
R.BASANT & M.C. HARI RANI,JJ
==============================
MAT APPEAL NO. 965 OF 2009
============================
DATED THIS THE 23RD DAY OF JUNE 2010
JUDGMENT
Basant,J.
The petitioner is present. The mother of the respondent,
his power of attorney holder, has come to court along with the
child. The child was given over to the custody of the appellant
in the morning. After the lunch recess, we interacted with the
parties in the presence of their counsel. By then, they filed
I.A.No.1599/2010, a compromise petition, duly signed by the
respective parties and counter signed by their counsel. The
parties have entered into a respectable agreement regarding the
custody of the child. Both parties and the counsel pray that this
appeal may be allowed and the impugned order may be modified
in terms of the compromise petition, I.A.No.1599/2010, filed by
them. We are satisfied that the said request can be accepted.
2. In the result,
a) this appeal is allowed.
MAT APPEL 965/2009 -2-
b)The impugned order is modified in terms of the
compromise petition, I.A.No.1599/2010.
c) the compromise petition, I.A.No.1599/2010 shall be
appended to this appellate decree.
Sd/-
R. BASANT, JUDGE
Sd/-
M.C. HARI RANI,JUDGE
ks. TRUE COPY
P.S. TO JUDGE