High Court Kerala High Court

Gopi vs Molamma @ Kushalamma on 6 August, 2009

Kerala High Court
Gopi vs Molamma @ Kushalamma on 6 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Mat.Appeal.No. 140 of 2008()


1. GOPI, S/O. NEELAKANDAN ACHARI,
                      ...  Petitioner

                        Vs



1. MOLAMMA @ KUSHALAMMA, D/O.
                       ...       Respondent

2. GAYATHRI, D/O. VIJAYAN,

3. VIJAYAN, S/O. NEELAKANDAN ACHARI,

                For Petitioner  :SRI.SHAJI THOMAS PORKKATTIL

                For Respondent  :SRI.M.J.THOMAS

The Hon'ble MR. Justice T.K.CHANDRASEKHARADAS(RETD. JUDGE)

 Dated :06/08/2009

 O R D E R

JUSTICE T.K.CHANDRASEKHARA DAS
(RETD. JUDGE, HIGH COURT OF KERALA)
&
SRI.P.CHANDRASEKHARA PILLAI
(RETD. DISTRICT JUDGE)
=============================
Mat. Appeal No.140 of 2008
=============================
Dated this the 6th day of August, 2009

AWARD

As stipulated in the order dated 30.05.2008, the balance

amount of Rs.3,000/-(Rupees three thousand only) has to be paid

by the appellant to the respondents 1 and 2. Counsel for the

appellant has paid the balance amount today in our presence a

sum of Rs.3,000/-(Rupees three thousand only) to the counsel for

the respondents 1 and 2 Smt.Ruby K. Jose. In view of this the

matter has been settled fully and finally. An Award is passed

accordingly.

T.K.CHANDRASEKHARA DAS
(RETD. JUDGE, HIGH COURT OF KERALA)

P.CHANDRASEKHARA PILLAI
(RETD. DISTRICT JUDGE)
dvs