High Court Kerala High Court

Baby Mathew vs Baby Joseph on 24 March, 2010

Kerala High Court
Baby Mathew vs Baby Joseph on 24 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RFA.No. 67 of 2010()


1. BABY MATHEW,AGED 48 YEARS,
                      ...  Petitioner
2. SOMATHEERAM AYURVEDIC BEACH,RESORT PVT.

                        Vs



1. BABY JOSEPH,AGED 55,S/O.JOSEPH,
                       ...       Respondent

2. POLLY MATHEW,S/O.A.J.MATHEW,AGED 58,

3. SOMATHEERAM AYURVEDIC HOSPITAL AND YOGA

                For Petitioner  :SRI.PRAVEEN K. JOY

                For Respondent  :SRI.ALEXANDER JOSEPH

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :24/03/2010

 O R D E R
           A.K.BASHEER & P.Q.BARKATH ALI, JJ.
            =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
                R.F.A.Nos. 67 & 109 of 2010
            =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
          Dated this the 24th day of March, 2010

                         JUDGMENT

Basheer, J.

These appeals are directed against the judgment and

decree in O.S. No.78 of 2007 on the file of the II Additional

Subordinate Judge’s Court, Ernakulam. R.F.A No 67 of

2010 has been preferred by defendants 3 and 4 and R.F.A

109 of 2010 is at the instance of defendants 1 and 2.

2. The Court below has granted a decree in favour of

the respondent No.1/plaintiff to recover a sum of

Rs.5,75,000/- from the defendants and their assets.

3. When these two appeals are taken up today for

consideration, it is submitted before us by the learned

counsel for the parties that the matter has been settled out

of court and that the appellants do not intend to prosecute

RFA 67 & 109/2010 2

the appeals any further. Learned counsel for respondent

No.1/plaintiff also submits that the decree has been

satisfied.

4. In paragraph 4 of the affidavit respondent

No.1/plaintiff has stated thus:-

4. From the very beginning, there was no
claim against the appellants, since the claim was
based on cheques. But now all the claims have
been settled out of court and therefore no further
claims subsist. This respondent further submits
that he will withdraw his entire claim as against
the appellant from the decree in O.S. No.78/2007
of Sub Court, Ernakulam and will submit memo
before the execution court, for recording the
claim as satisfied. Therefore, no further claim
will be raised in future, with respect to the
decree and judgment in O.S. No.78 of 2007 of
Sub Court, Ernakulam. Recording this statement
of withdrawing of claim against appellants, a
decree may be passed in the above regular first
appeal, in the interest of justice…”

5. Learned counsel for respondentNo.1/plaintiff

submits that in view of the fact that the entire claim has

been satisfied, appropriate steps will be taken to close the

execution petition, which is now pending. The above

submission is recorded.

RFA 67 & 109/2010 3

6. Accordingly, the appeals are disposed of in terms

of the settlement.

A.K.BASHEER, JUDGE.

P.Q.BARKATH ALI, JUDGE.

mn.