IN THE HIGH COURT OF KERALA AT ERNAKULAM
AS No. 8 of 2003(B)
1. KUNJU VAREETH,S/O.NEDUMPARAMBIL ANTHONY,
... Petitioner
Vs
1. SUBHRAMANIAN,S/O.NADUVILA PARAMBIL
... Respondent
For Petitioner :SRI.GEORGE VARGHESE (MANACHIRACKEL)
For Respondent :SRI.G.SREEKUMAR (CHELUR)
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :23/07/2007
O R D E R
KURIAN JOSEPH & T.R. RAMACHANDRAN NAIR, JJ.
-----------------------------------------
A.S. NO. 8 OF 2003
-----------------------------------------
Dated this the 23rd day of July, 2007.
J U D G M E N T
Kurian Joseph, J.
In view of the compromise entered into between the parties
as recorded in I.A. No. 2660/2007, the appeal is only to be
disposed of in terms of the said compromise. Ordered
accordingly. I.A. No. 2660/2007 will form part of the decree.
The order in I.A. 281/2003 is vacated and the said application is
dismissed. The appellant shall be entitled to refund of one-half of
the court fee.
KURIAN JOSEPH
JUDGE
T.R. RAMACHANDRAN NAIR
JUDGE
smp