High Court Kerala High Court

Sibi Mathew vs Sebasteena on 23 July, 2008

Kerala High Court
Sibi Mathew vs Sebasteena on 23 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Mat.Appeal.No. 593 of 2007()


1. SIBI MATHEW, S/O.MATHEW MATHEW,
                      ...  Petitioner

                        Vs



1. SEBASTEENA, D/O.JOHN THOMAS @ KAKICHAN,
                       ...       Respondent

                For Petitioner  :SRI.C.RAJENDRAN

                For Respondent  :SRI.K.N.VENUGOPALA PANICKER

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

 Dated :23/07/2008

 O R D E R
            KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
           ----------------------------------------------------------------
                    MAT. APPEAL NO. 593 OF 2007,
                      CRL.M.C. NO.3459 OF 2007 &
                        CRL.M.C. NO. 164 OF 2008
           ----------------------------------------------------------------
                    Dated this the 23rd day of July, 2008

                                  JUDGMENT

Harun-Ul-Rashid, J.

The appellant in Mat. Appeal No.593 of 2007 is the petitioner in

O.P. No. 498 of 2005 on the file of the Family Court, Kottayam at

Ettumanoor. The respondent is his wife. The said Original Petition was

filed by the husband for restitution of conjugal rights. The Family Court

by judgment dated 13.4.2007 dismissed the Original Petition without

prejudice to the right of the parties to agitate the question involved in the

case before the Family Court, Alappuzha where O.P.(Divorce) No.1232 of

2005 is pending in which the wife is the petitioner.

2. When the Matrimonial Appeal and the connected Criminal

Miscellaneous Cases were taken up for hearing, we directed the parties to

appear before us. Accordingly, the parties appeared before us on

18.7.2008. We talked to the parties extensively on that day. We also had

the assistance of the learned conciliator Adv. Smt. M.A. Zohara. After an

elaborate discussion, we are happy to note that the parties have arrived at a

Mat.Appeal No.593/07
Crl.M.C.Nos.3459/07 & 164/08 2

settlement. The appellant and respondent have mutually agreed to dissolve

their marriage which was solemnized on 15.5.2003. They have also agreed

to settle all the cases pending between them. Accordingly, the parties

have filed a compromise petition, I.A. No.1870 of 2008. The terms agreed

to by the parties are stipulated as Item Nos.1 to 9 in the compromise

petition. The terms of the compromise are recorded. The parties have also

filed a joint petition, I.A. No..1871 OF 2008 under Section 10 A of the

Indian Divorce Act for dissolution of marriage by mutual consent.

3. Considering the fact that the parties have agreed to settle the

disputes between them, I.A. No.1871 of 2008, the joint petition filed by

them under Section 10 A of the Indian Divorce Act for dissolution of

marriage by mutual consent is allowed. The marriage between the

appellant and the respondent is dissolved with effect from today. The

proceedings in C.C. No.132 of 2006 and C.C. No.578 of 2007 on the file

of the Judicial First Class Magistrate’s Court, Ambalapuzha shall stand

quashed. O.P.(Divorce) No.1232 of 2005 pending before the Family

Court, Alappuzha is struck off from the files of that court.

Mat. Appeal No.593 of 2007, Crl. M.C. No.3459 of 2007 and Crl.

Mat.Appeal No.593/07
Crl.M.C.Nos.3459/07 & 164/08 3

M.C. No.164 of 2008 are disposed of as above. I.A. No.1870 of 2008 shall

form part of the judgment. There will be no order as to costs.

(KURIAN JOSEPH, JUDGE)

(HARUN-UL-RASHID, JUDGE)

sp/

Mat.Appeal No.593/07
Crl.M.C.Nos.3459/07 & 164/08 4

KURIAN JOSEPH &
HAURN-UL-RASHID, JJ.

MAT. APPEAL NO.593/07
CRL.M.C.NOS.3459/07 &
164/2008

JUDGMENT

23rd July, 2008

Mat.Appeal No.593/07
Crl.M.C.Nos.3459/07 & 164/08 5