IN THE HIGH COURT OF KERALA AT ERNAKULAM
Mat Appeal No. 143 of 2004(E)
1. RAJASREE, AGED 28 YEARS,
... Petitioner
Vs
1. SREEKUMAR, AGED 37 YEARS,
... Respondent
For Petitioner :SRI.T.O.XAVIER
For Respondent :SRI.K.SUBASH CHANDRA BOSE
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN
Dated :09/04/2007
O R D E R
KURIAN JOSEPH & K.T. SANKARAN, JJ.
------------------------------------
MAT.APPEAL NO. 143 OF 2004 E
------------------------------------
Dated this the 9th day of April, 2007
JUDGMENT
Kurian Joseph, J.
This is an appeal filed against the order in O.P.
(HMA) No.755 of 2003, on the file of the Family Court,
Kollam. The Family Court, having regard to the facts
and circumstances stated in the order, allowed the
Original Petition filed by the respondent herein and
granted a decree of divorce under Section 13 of the
Hindu Marriage Act with effect from 2.7.2004. The
appeal was admitted on 25.8.2004 and this Court passed
an order in I.A.No.2684 of 2004, staying the operation
of the order in O.P.(HMA) No.755 of 2003. Counsel on
both sides represent before us that subsequent to the
order the disputes between the parties have been
settled and they have been residing together and hence
the order under appeal can be set aside.
Accordingly, we allow the appeal and set aside the
MAT.APPEAL NO.143 OF 2004
:: 2 ::
order dated 2.7.2004 in O.P.(HMA) No.755 of 2003, on
the file of the Family Court, Kollam.
(KURIAN JOSEPH)
Judge
(K.T.SANKARAN)
Judge
ahz/