High Court Kerala High Court

Ramadeva Saralaya vs Harinarayana M.P on 31 January, 2011

Kerala High Court
Ramadeva Saralaya vs Harinarayana M.P on 31 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 523 of 1997(D)



1. RAMADEVA SARALAYA
                      ...  Petitioner

                        Vs

1. HARINARAYANA M.P.
                       ...       Respondent

                For Petitioner  :SRI.S.V.BALAKRISHNA IYER (SR.)

                For Respondent  :SRI.K.SHRIHARI RAO

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :31/01/2011

 O R D E R

Thottathil B.Radhakrishnan

&

P.S.Gopinathan, JJ.

= = = = = = = = = = = = = = = = = = = = = = = =

A.S.No.523 of 1997-E

= = = = = = = = = = = = = = = = = = = = = = = =

Dated this the 31st day of January, 2011.

Judgment

Thottathil B.Radhakrishnan, J.

Memo dated 10.1.2011 filed by the learned counsel

for the appellants stating that the matter has

been settled out of court is recorded. Appeal is

accordingly dismissed.

Sd/-

Thottathil B.Radhakrishnan,
Judge.

Sd/-

P.S.Gopinathan,
Judge.

Sha/0102

-true copy-

P.S.to Judge.

Thottathil B.Radhakrishnan

&

P.S.Gopinathan, JJ.

= = = = = = = = = = = = = = = = =

A.S.No.523 of 1997-E

= = = = = = = = = = = = = = = = =

Judgment

31st January, 2011.