IN THE HIGH COURT OF KERALA AT ERNAKULAM
RFA.No. 594 of 2009()
1. SMT.A.V.MARIAMMA, W/O.LATE V.J.JOHN @
... Petitioner
2. MR.RAJESH V.JOHN, S/O.LATE V.J.JOHN @
Vs
1. MR.VIJAYAN V.JOHN, S/O.LATE V.J.JOHN @
... Respondent
For Petitioner :SRI.ABRAHAM VAKKANAL (SR.)
For Respondent :SRI.K.K.JOHN
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :08/03/2010
O R D E R
PIUS C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
----------------------------------
R.F.A. No.594 of 2009
----------------------------------
Dated this the 8th day of March, 2010
J U D G M E N T
———————-
Pius C.Kuriakose,J.
This appeal was referred for mediation, as envisaged,
to the Kerala Mediation Centre. The case was allotted to Sri.P.T.
Girijan, trained Mediator attached to the Kerala Mediation
Centre. It is reported by the Mediator that the mediation was
successful. The agreement executed by all parties and attested
by their respective counsel is produced by the Mediator along
with his report. We incorporate terms of the above agreement
as part of the judgment. Appeal is disposed of incorporating the
above terms. Since the court fee paid is not much we are not
inclined to order refund. Considering the service rendered by
the Mediator we fix a total amount of Rs.5,000/- as remuneration
payable to the Mediator. The amount will be paid in equal
shares of Rs.2,500/- each by the parties to the appeal.
PIUS C.KURIAKOSE, JUDGE.
C.K.ABDUL REHIM, JUDGE.
okb