IN THE HIGH COURT OF KERALA AT ERNAKULAM
RFA No. 296 of 2005()
1. THE CATHOLIC SYRIAN BANK LTD.,
... Petitioner
Vs
1. SULOCHANA RAJAN, W/O.RAJAN,
... Respondent
2. V.K.RAJAN, S/O.KRISHNAN,
3. V.K.BABU, S/O.KARUNAKARAN,
4. A.A.PUSHKARAN, ACHAMACHARIL HOUSE,
5. VILASINI, W/O.KARUNKARAN, VADAPPURATHU
6. N.J.XAVIER, S/O.JOHN, NANAKKAL HOUSE,
7. METILDA, W/O.LATE N.J.XAVIER,
8. JOHNSON, S/O.LATE N.J.XAVIER,
9. JEEMON, S/O.LATE N.J.XAVIER, NJANAKKAL
For Petitioner :SRI.M.PATHROSE MATTHAI (SR.)
For Respondent :SRI.P.L.DEVADAS
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :29/05/2007
O R D E R
KURIAN JOSEPH & T.R.RAMACHANDRAN NAIR, JJ.
----------------------------------------------
R.F.A.No.296 of 2005
----------------------------------------------
Dated 29th May, 2007.
J U D G M E N T
Kurian Joseph, J.
It is submitted that the disputes between the parties
have been settled out of court and hence the appeal can be
disposed of as compromised between the parties. Ordered
accordingly. The appellant will be entitled to one half of the court
fee already paid.
KURIAN JOSEPH, JUDGE.
T.R.RAMACHANDRAN NAIR, JUDGE.
tgs
KURIAN JOSEPH &
T.R.RAMACHANDRAN NAIR, JJ
———————————————-
L.A.A. NO. OF 2004
———————————————-
J U D G M E N T
Dated 29th May, 2007.