High Court Kerala High Court

Sajeev.S.Nair vs Reema on 4 September, 2008

Kerala High Court
Sajeev.S.Nair vs Reema on 4 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12087 of 2008(S)


1. SAJEEV.S.NAIR, AGED 35 YEARS,
                      ...  Petitioner

                        Vs



1. REEMA, D/O.RAMAKRISHNAN, SMRITHI,
                       ...       Respondent

                For Petitioner  :SRI.K.ABDUL JAWAD

                For Respondent  :SRI.K.M.FIROZ

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

 Dated :04/09/2008

 O R D E R
          KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
              ----------------------------------------------
                  W.P.(C) No.12087 of 2008
              ----------------------------------------------
                 Dated 4th September, 2008.

                          J U D G M E N T

Kurian Joseph, J.

This is a writ petition at the instance of the husband,

who is the petitioner in O.P.1/07 on the file of the Family Court,

Malappuram. During the pendency of the writ petition, we have

appointed Adv.Smt.M.A.Zohara as conciliator. The parties have

decided to settle the disputes in the mediation done by the

conciliator. As part of the settlement, they have decided to put

an end to their marital relationship and they have filed

I.A.11336/08. The parties have been living separately for the last

more than three years, with an intend to put an end to their

marital relationship. We are satisfied that there is no collusion.

We are also satisfied that a further lie over period is not necessary

in the matter. Accordingly, we allow I.A.11336/08 and the

marriage between the petitioner and respondent is dissolved by a

decree of divorce on mutual consent. The said application will

form part of this judgment. In view of the settlement of the

disputes, it has become unnecessary to continue O.P.277/06 and

O.P.1/07 on the file of the Family Court, Malappuram. They are

WP(C) NO.12087/08 2

struck off from its file. As agreed to between the parties, they

shall not be bound by the order for maintenance after 6.8.2008 ,

as ordered in M.C.356/06 on the file of the Family Court,

Malappuram.

KURIAN JOSEPH, JUDGE.

HARUN-UL-RASHID, JUDGE.

tgs

KURIAN JOSEPH &

HARUN-UL-RASHID, JJ

———————————————-

W.P.(C) No.12087 of 2008

———————————————-

J U D G M E N T

Dated 4th September, 2008.