Kerala High Court
M/S.Marthoma Rubber Company Ltd vs Mrs.Nimmy John Chackola on 10 January, 2011
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RFA.No. 298 of 2004(F)
1. M/S.MARTHOMA RUBBER COMPANY LTD.,
... Petitioner
Vs
1. MRS.NIMMY JOHN CHACKOLA, W/O.LATE
... Respondent
2. MINOR JOSEPH J.CHAKOLA, S/O.LATE
3. MINOR ANNA J.CHAKOLA,
For Petitioner :SRI.P.RAVINDRAN (SR.)
For Respondent :SRI.B.JAYASANKAR
The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :10/01/2011
O R D E R
A.K.BASHEER & P.Q.BARKATH ALI, JJ.
--------------------------------------------------
R.F.A. No.298 OF 2004
--------------------------------------
Dated this the 10th day of January, 2011.
J U D G M E N T
A.K.BASHEER. J.
When this appeal is taken up for further consideration, it is
brought to our notice that respondent No.1 has paid a sum of
Rs.22.5 Lakh to the appellant/plaintiff by way of three cheques
towards full and final settlement of the entire suit claim. Parties
have filed a compromise petition under Rule 3 of order 23 of the
Code of Civil Procedure.
2. Having heard a learned counsel for the parties, we are
satisfied that the compromise can be recorded. We do so.
3. The appeal is disposed of in terms of the above
compromise. The appellant shall be entitled to refund of half
court fee paid on the memorandum of appeal.
A.K.BASHEER, JUDGE.
P.Q.BARKATHALI, JUDGE.
dmb