High Court Kerala High Court

V.P.Manoj vs State Of Kerala on 18 October, 2010

Kerala High Court
V.P.Manoj vs State Of Kerala on 18 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 369 of 2010(S)


1. V.P.MANOJ, S/O.LATE E.PADMANABHAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE DIRECTOR GENERAL OF POLICE,

3. THE SUPERINTENDENT OF POLICE,

4. THE CIRCLE INSPECTOR OF POLICE,

5. K.N.BAHULEYAN, AGED 78 YEARS,

                For Petitioner  :SRI.SHAJI P.CHALY

                For Respondent  :SRI.K.A.RIYAS

The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :18/10/2010

 O R D E R
             R.BASANT & M.L.JOSEPH FRANCIS JJ.,
               - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                          W.P. (Crl.) No.369 of 2010
               - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                Dated this the 18th day of October, 2010

                                 JUDGMENT

Basant J.,

Both counsel submit that all the outstanding disputes between

the parties have been settled. The articles to be exchanged between

the parties, have already been exchanged. A joint petition, for

divorce under Section 13B of the Marriage Act has been signed by

both the parties and shall be filed before the Family Court in the

course of day. In these circumstances, this Writ Petition may now

be dismissed as settled between the parties, prays both counsel.

2. This judgment must be read in continuation of the earlier

order passed in 15.10.2010.

3. This Writ Petition is, in these circumstances, dismissed as

settled between the parties.

R. BASANT, JUDGE

M. L. JOSEPH FRANCIS, JUDGE
dl/