High Court Kerala High Court

Shanavas @ Unni vs Salini on 14 January, 2008

Kerala High Court
Shanavas @ Unni vs Salini on 14 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP(Family Court) No. 175 of 2005()


1. SHANAVAS @ UNNI, 31 YEARS,
                      ...  Petitioner

                        Vs



1. SALINI, 25 YEARS, D/O.BHARGAVAN,
                       ...       Respondent

                For Petitioner  :SRI.B.KRISHNAN

                For Respondent  :SRI.MANJERI SUNDERRAJ

The Hon'ble MR. Justice R.BASANT

 Dated :14/01/2008

 O R D E R
                          R. BASANT, J.

           ````````````````````````````````````````````````````
                  R.P.(F.C.) No. 175 OF 2005
           ````````````````````````````````````````````````````
          Dated this the 14th day of January, 2008

                             O R D E R

This revision petition is directed against an order

directing payment of maintenance under Section 125 Cr.P.C.

2. During the pendency of the proceedings, parties

have settled their disputes and they have filed a joint

statement. It is stated in the joint affidavit of compromise, and

the learned counsel for the rival contestants submit before

me, that the matter has been amicably settled. It is stated

that divorce has been effected by mutual consent. Claimant

wife does not want any further amount from the respondent

husband.

3. The matter having been settled between the

parties, I am satisfied that the joint request of the rival

contestants can be accepted and the impugned order can be

set aside.

R.P.F.C.No.175/05
: 2 :

4. This revision petition is accordingly allowed. The

impugned order under Section 125 Cr.P.C. is hereby set

aside. Both counsel submit and it is directed that an amount

of Rs.30,000/- which is said to be in deposit before the Family

Court shall be released to the claimant wife.

(R.BASANT, JUDGE)
aks