High Court Kerala High Court

C.Murukesan vs Annapoorni on 27 May, 2009

Kerala High Court
C.Murukesan vs Annapoorni on 27 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Mat.Appeal.No. 124 of 2004()


1. C.MURUKESAN, S/O. CHOKKANATHA MUTHALI,
                      ...  Petitioner

                        Vs



1. ANNAPOORNI, W/O. MURUKESAN,
                       ...       Respondent

                For Petitioner  :SRI.V.V.ASOKAN

                For Respondent  :SRI.SAJAN VARGHEESE K.

The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :27/05/2009

 O R D E R
                            R.BASANT &
                       M.C.HARIRANI, JJ.
                     * * * * * * * * * * * * *
               Mat.Appeal.Nos.124 & 125 of 2004
                    ----------------------------------------
               Dated this the 27th day of May 2009

                          J U D G M E N T

BASANT,J

The counsel are not able to specify whether the amounts of

cost as directed on 05/01/2005 have been paid or not. But both

counsel submit that these appeals can now be dismissed as the

disputes between the parties have been settled. Request

accepted. These appeals are dismissed as not pressed now in

view of the settlement between parties.

(R.BASANT, JUDGE)

(M.C.HARIRANI, JUDGE)
jsr

// True Copy// PA to Judge

W.P.(Crl)No. 2

W.P.(Crl)No. 3

R.BASANT &C.T.RAVIKUMAR, JJ.

.No. of 200

ORDER/JUDGMENT

06/02/2009