IN THE HIGH COURT OF KERALA AT ERNAKULAM
Mat.Appeal.No. 683 of 2007()
1. BINOY, AGED 38, S/O.MATHEW, CHRISTIAN,
... Petitioner
Vs
1. BEENA, AGED 29, D/O.PAUL,
... Respondent
For Petitioner :SRI.S.SREEKUMAR
For Respondent :SRI.GRASHIOUS KURIAKOSE
SHRI.M.R.RAJENDRAN NAIR (SR.ADVOCATE)
SMT.K.SREELATHA DEVI (RETD. DIST.JUDGE)
Dated :03/08/2010
O R D E R
THE HON'BLE MR.JUSTICE V.BHASKARAN NAMBIAR
(RETD. JUDGE)
AND
SRI.K.J.THOMAS STANLEY
(RETD. DISTRICT JUDGE)
- - - - - - - - - - - - - - - - - - - - -
MAT APPEAL NO.134 OF 2007
WITH MAT APPEAL NO.683 OF 2007
- - - - - - - - - - - - - - - - - - - - -
DATED THIS THE 4TH DAY OF JUNE, 2010
O R D E R
Both parties and their counsel are present. As per the
agreement recorded on 01.06.2010 by the Adalat, Rs.1,00,000/-
(Rupees One lakh only) is paid before us by Mr.Binoy, S/o.
Mathew, Ist respondent to Mrs.Beena, D/o. Paul Mohanan. The next
instalment of Rs.1,00,000/- (Rupees One lakh only) is to be paid
on or before 3rd August 2010.
In an agreement dated 01.06.2010, it is specifically stated
that all the disputes between the parties are settled. It is now
submitted before us that other disputes which is also settled,
is (C.C.No.359/2007) in J.F.C.M, Nedumkandam.
Post on 3rd August 2010.
Sd/-
V.BHASKARAN NAMBIAR
(RETD. JUDGE)
Sd/-
K.J.THOMAS STANLEY
(RETD. DISTRICT JUDGE)
ss/
//True copy//
P.A to Judge