High Court Kerala High Court

Shaji.K.George vs Elizabeth George. Mozhasseril … on 2 November, 2010

Kerala High Court
Shaji.K.George vs Elizabeth George. Mozhasseril … on 2 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Mat.Appeal.No. 460 of 2010()


1. SHAJI.K.GEORGE, PUTHENPARAMBIL THARAYIL
                      ...  Petitioner
2. GEORGE, PUTHENPARAMBIL THARAYIL,
3. OPONNAMMA, PUTHENPARAMBIL THARAYIL,

                        Vs



1. ELIZABETH GEORGE. MOZHASSERIL VEEDU,
                       ...       Respondent

                For Petitioner  :SRI.R.GIREESH VARMA

                For Respondent  :SRI.  K.SHAJ

The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :02/11/2010

 O R D E R
                        R.BASANT &
              K.SURENDRA MOHAN, JJ.
            -------------------------------------------
             MAT Appeal No.460 of 2010
            -------------------------------------------
           Dated this the 2nd November, 2010

                         JUDGMENT

Basant, J.

This appeal is directed against an order under which

the claim of the wife against the appellants was allowed in

part. The parties were referred for mediation and they

have succeeded in settling all their outstanding disputes.

Accordingly, an amount of Rs.1,50,000/- has been paid by

the appellants to the respondent in full satisfaction of the

claims made in O.P.No.271/2009. That amount is paid in

satisfaction of the entire monitory claims including past

and future maintenance. The amount is accepted by the

wife. In these circumstances, both counsel submit that

this MAT Appeal may now be allowed and impugned order

may be set aside.

2. We accept the submission of the counsel. The joint

statement filed on 27.10.2010 shall be appended to this

MAT Appeal No.460/2010 2

appellate decree. The appeal is allowed and the impugned

order is st aside, as prayed for by both counsel.

R.BASANT
JUDGE

K.SURENDRA MOHAN
JUDGE

css/