IN THE HIGH COURT OF KERALA AT ERNAKULAM
FAO.No. 212 of 2008()
1. KAMALAM, W/O. GOPATTU DAYANANDAN
... Petitioner
2. JISHIN, S/O.GOPATTU DAYANANDAN
3. DAYESH,S/O.GOPATTU DAYANANDAN
Vs
1. BABU RAJ, S/O.RAMACHANDRAN
... Respondent
For Petitioner :SRI.BABU KARUKAPADATH
For Respondent :SRI.ABRAHAM JOHN
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :10/09/2009
O R D E R
K. M. JOSEPH &
M.L. JOSEPH FRANCIS, JJ.
- - - - - - - - - - - - - - - - - - - - - - - - - -
F.A.O.No. 212 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 10th day of September, 2009
JUDGMENT
Joseph, J.
Today when the matter came up for hearing, we
heard the learned counsel for the appellants and the
learned counsel for the respondent.
2. We notice that the subject matter was settled
between the parties. It is submitted that re-conveyance
has been effected by the respondent in favour of the
appellants. We record the said submission. In terms of
the order dt.27.8.2009, needles to say, it will be open to
the respondent to withdraw Rs.3,25,000/-, which is
deposited in court. In view of the re-conveyance done,
it is also ordered that the Sale certificate will be released
in favour of the appellants.
F.A.O.No. 212 of 2008
2
This appeal is disposed of as above.
(K. M. JOSEPH)
Judge
(M.L. JOSEPH FRANCIS)
Judge
tm