High Court Kerala High Court

V.D. Radhakumari vs A Prasad Kumar on 22 February, 2008

Kerala High Court
V.D. Radhakumari vs A Prasad Kumar on 22 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Mat Appeal No. 92 of 2006()


1. V.D. RADHAKUMARI, RESIDING AT
                      ...  Petitioner

                        Vs



1. A PRASAD KUMAR, NARANATHU HOUSE,
                       ...       Respondent

                For Petitioner  :SRI.P.HARIDAS

                For Respondent  :SRI.MVS.NAMBOOTHIRY

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

 Dated :22/02/2008

 O R D E R
                KURIAN JOSEPH & HARUN-UL-RASHID, JJ.

               ----------------------------------------------------------------

                    MAT. APPEAL  NOS. 92 & 120 OF 2006

               ----------------------------------------------------------------


                     Dated this the  22nd day of February, 2008


                                      JUDGMENT

Kurian Joseph, J.

Both the husband and wife are aggrieved by the judgment and

decree in O.P. No.32 of 2004 on the file of the Family Court, Thiruvalla.

The wife filed the Original Petition for recovery of patrimony. The Family

Court granted a decree for recovery of 26 sovereigns of gold ornaments

or its value to the tune of Rs.1,17,000/- with costs to the tune of

Rs.2,000/-.

2. When the appeals came up for hearing before us, we directed the

parties to appear before this Court. We also had the assistance of

Advocate Smt. K. Girija as conciliator at the initial stage. Thereafter, this

Court had extensive discussion with the parties. It is heartening to note

that the parties have ultimately come to an agreement to settle their

disputes arising for consideration in these appeals. The husband Sri. A.

Prasad Kumar has agreed to pay an amount of Rs.60,000/- in addition to

Rs.1,19,000/- already deposited before the Family Court, Thiruvalla. The

2

terms of the agreement have been noted by this Court by order dated

29.1.2008. In view of the agreement as above, these appeals are disposed

of in terms of the settlement with the following direction:

There will be a direction to the Family Court, Thiruvalla to

forthwith release the amount of Rs.1,19,000/- deposited by Sri. A. Prasad

Kumar, the husband to Smt. V.D. Radha Kumari, the wife. The husband is

also directed to pay the amount of Rs.60,000/- to the wife immediately.

(KURIAN JOSEPH, JUDGE)

(HARUN-UL-RASHID, JUDGE)

sp/

3

KURAIN JOSEPH &

HAURN-UL-RASHID, J.J

L.A.A. .NO

8TH FEBRUARY, 2008