High Court Kerala High Court

Seerkath Abdul Salam vs Pallippath Kunmhamina on 3 October, 2008

Kerala High Court
Seerkath Abdul Salam vs Pallippath Kunmhamina on 3 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 2104 of 2000(I)



1. SEERKATH ABDUL SALAM
                      ...  Petitioner

                        Vs

1. PALLIPPATH KUNMHAMINA
                       ...       Respondent

                For Petitioner  :SRI.D.KRISHNA PRASAD

                For Respondent  :SRI.T.A.RAMADASAN

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :03/10/2008

 O R D E R
              K.P.BALACHANDRAN, J.
          ------------------------------------------------
                  C. R. P. No.2104 of 2000
          ------------------------------------------------
           Dated this the 3rd day of October, 2008

                            ORDER

Counsel for the petitioners submits

that the matter has been settled between

the parties and that this C.R.P is hence,

not pursued. The submission is recorded.

In the result, I dismiss this C.R.P.

K.P.BALACHANDRAN,
JUDGE
kns/-