Kerala High Court
Smt.Girija vs Leelavathy on 9 July, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RSA.No. 451 of 2003()
1. SMT.GIRIJA D/O.LATE NARAYANA CHETTIAR,
... Petitioner
Vs
1. LEELAVATHY, W/O.B.M.KESHAVA, RESIDING
... Respondent
2. M.SANJIVA, S/O.LATE JANAKI,
3. UMAVATHY, S.M. W/O.LATE SUNDRA,
4. M.RAGHURAMA, S/O.LATE JANAKI,
5. M.MOHINI S M W/O.SOMAPPA, RESIDING
6. GOWRI S M W/O.SHANKARA, RESIDING
7. GOPALAKRISHNAN S/O.LATE JANAKI,
8. USHA N M W/O.NIRANJAN, KOLLUR HOUSE,
9. K.BALAKRISHNAN, S/O.LATE
For Petitioner :SMT.T.D.RAJALAKSHMI
For Respondent :SRI.S.V.BALAKRISHNA IYER (SR.)
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :09/07/2008
O R D E R
K.P.BALACHANDRAN, J.
------------------------------------------------
R. S. A. No.451 of 2003
------------------------------------------------
Dated this the 9th day of July, 2008
JUDGMENT
Counsel for the appellant submits that
the matter has already been settled
between the parties out of court; that
full satisfaction of the decree also is
recorded by the execution court; that this
appeal is hence not pursued and that memo
in that behalf also is filed. The
submission is recorded.
In the result, I dismiss this R.S.A.
K.P.BALACHANDRAN,
JUDGE
kns/-