High Court Kerala High Court

Pallithody Muhammed vs Abdul Azeez on 28 May, 2008

Kerala High Court
Pallithody Muhammed vs Abdul Azeez on 28 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 1037 of 2007()


1. PALLITHODY MUHAMMED,
                      ...  Petitioner
2. PALLITHODY SAHEER,
3. PALLITHODY AMINA,
4. PALLITHODY ABOOBACKER,

                        Vs



1. ABDUL AZEEZ,
                       ...       Respondent

2. ABDUL MAJEED,

3. PALLITHODY IMBICHAMMED,

4. PALLITHODY ABDUL NAZAR,

5. PALLITHODY MUNEER,

6. PALLITHODY SAFEER,

7. PALLITHODY SAKEER,

                For Petitioner  :SRI.T.SETHUMADHAVAN

                For Respondent  :SRI.O.RAMACHANDRAN NAMBIAR

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

 Dated :28/05/2008

 O R D E R
                        K.P. BALACHANDRAN, J.
                 --------------------------------------------------
                          R.S.A. No 1037 of 2007
                 -------------------------------------------------
                      Dated this the 28th May 2008

                                 JUDGMENT

Counsel for the appellants submits that he has filed a memo

reporting that the matter is settled out of court and that this R.S.A

can be dismissed. This submission is recorded. In the result, I

dismiss this R.S.A.

Sd/-

K.P. BALACHANDRAN
Judge

28/05/2008
en
Order on I.A. 2152 of 2007

———————————–
Dismissed.

Id./- K.P. Balachandran, Judge
28/05/2008

[true copy]