High Court Kerala High Court

Sasikumar vs Dhanya on 16 December, 2009

Kerala High Court
Sasikumar vs Dhanya on 16 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RPFC.No. 173 of 2008()


1. SASIKUMAR, AGED 26 YEARS,
                      ...  Petitioner

                        Vs



1. DHANYA, AGED 21 YEARS,
                       ...       Respondent

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :16/12/2009

 O R D E R
                 R.BASANT & M.C.HARI RANI, JJ.
          --------------------------------------------------
                     R.P.(FC)No.173 OF 2008
        -----------------------------------------------------
           DATED THIS THE 15th DAY OF DECEMBER, 2009

                               O R D E R

Basant, J.

This R.P.(FC) is directed against an order directing the

petitioner to pay maintenance to the respondent/wife under

Section 125 Cr.P.C. During the pendency of the R.P.(FC), the

parties have settled all their outstanding disputes. They have

resumed cohabitation, it is submitted. In these circumstances,

learned counsel for the revision petitioner prays that the

impugned order may be set aside and this R.P.(FC) may be

allowed recording the settlement between the parties. A joint

statement has been filed by the rival contestants duly signed by

them and counter signed by their respective counsel.

2. We are satisfied in these circumstances that the joint

statement can be accepted, this R.P.(FC) can be allowed and the

impugned order can be set aside.

3. In the result:

(a) this R.P.(FC) is allowed.

(b) the impugned order is set aside.

R.P.(FC)No.173/08 -2-

(c) The joint statement filed by the parties dated

16.12.2009 shall be appended to this order.

R.BASANT, JUDGE.

M.C.HARI RANI, JUDGE.

dsn