High Court Kerala High Court

Raju.V.B. vs Ambalika on 8 April, 2008

Kerala High Court
Raju.V.B. vs Ambalika on 8 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Mat Appeal No. 79 of 2008()


1. RAJU.V.B., S/O.BHANU,
                      ...  Petitioner
2. K.K.BHANU, AGED 67 YEARS,

                        Vs



1. AMBALIKA, AGED 29 YEARS,
                       ...       Respondent

2. RAMANI, AGED ABOUT 60 YEARS,

                For Petitioner  :SRI.ARUN.B.VARGHESE

                For Respondent  :SRI.V.V.NANDAGOPAL NAMBIAR

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :08/04/2008

 O R D E R
             KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
            ----------------------------------------------------------------
                       MAT. APPEAL NO.79 OF 2008
            ----------------------------------------------------------------

                     Dated this the 8th day of April, 2008

                                   JUDGMENT

Kurian Joseph, J.

This is an appeal filed by respondents 1 and 2 in O.P. No.415 of

2005 on the file of the Family Court, Thiruvalla. Thanks to the co-

operation extended by counsel on both sides, the parties have settled the

claims as arising in this case. As part of the settlement, the second

appellant, father of the first appellant has paid an amount of Rs.1,00,000/-

to the first respondent and she has duly acknowledged the same. In view

of the settlement as above, it is submitted that the appeal can be closed.

2. Since the parties have no other claims in respect of the decree in

O.P. No.415 of 2005, it is submitted that the first respondent does not want

to pursue M.C. No.7 of 2001 pending before the Judicial First Class

Magistrate’s Court I, Thiruvalla. The above submission is recorded and

M.C. No.7 of 2001 on the file of the Judicial First Class Magistrate’s

Court I, Thiruvalla is quashed. In view of the submission as above, the

attachment ordered in I.A. No.1276 of 2005 in O.P. No.415 of 2005 is

Mat. Appeal No.79/2008 2

lifted. In view of the settlement of the entire disputes as above, it is

submitted that the first appellant proposes to move the Family Court for a

decree of divorce. We make it clear that in the event of the first appellant

moving the Family Court, the court may dispose of the matter

expeditiously.

The appeal is accordingly closed.

(KURIAN JOSEPH, JUDGE)

(HARUN-UL-RASHID, JUDGE)

sp/

Mat. Appeal No.79/2008 3

KURIAN JOSEPH &
HAURN-UL-RASHID, JJ.

M.A.NO.79 OF 2008

JUDGMENT

8TH APRIL, 2008