IN THE HIGH COURT OF KERALA AT ERNAKULAM
Mat Appeal No. 322 of 2006()
1. P.V. RAJISHA (WRONGLY SHOWN AS INSANE
... Petitioner
Vs
1. V.K. ANILKUMAR, S/O.C. KRISHNAN,
... Respondent
2. C.C. RAGHAVAN NAIR, AGED 55 YEARS,
For Petitioner :SRI.P.P.RAMACHANDRAN
For Respondent :SRI.K.V.PAVITHRAN
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :27/06/2007
O R D E R
J.B.KOSHY & K.P.BALACHANDRAN, JJ.
-------------------------------------
Mat.Appeal.No.322 OF 2006
-------------------------------------
Dated 27th June, 2007
JUDGMENT
Koshy,J
.
O.P.No.166 of 2003 was filed by the husband of the
appellant (first respondent) under section 12(1)(a) and
Section 13(1)(iii) of the Hindu Marriage Act for annulling the
marriage. Divorce was granted under Section 13(1)(iii). When
the matter was pending in appeal, the parties filed a petition
under Section 13-B of the Hindu Marriage Act. The above
petition was counter signed by advocates for both parties. In
the above circumstances, we accept the joint petition. The
impugned order is set aside and divorce is granted under
Section 13-B as prayed for in the joint petition.
The appeal is allowed.
J.B.KOSHY
JUDGE
K.P.BALACHANDRAN
JUDGE
tks