High Court Kerala High Court

Gaurikutty Sathyamma vs State Of Kerala on 2 April, 2008

Kerala High Court
Gaurikutty Sathyamma vs State Of Kerala on 2 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA App No. 438 of 2004()


1. GAURIKUTTY SATHYAMMA,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY ITS
                       ...       Respondent

2. THE HINDUSSTAN PETROLEUM

                For Petitioner  :SRI.D.KISHORE

                For Respondent  :SRI.V.K.BEERAN, ADDL.ADVOCATE GENERAL

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :02/04/2008

 O R D E R
             KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
            ----------------------------------------------------------------
                            L.A.A. NO. 438 OF 2004
            ----------------------------------------------------------------

                     Dated this the 2nd day of April, 2008

                                   JUDGMENT

Kurian Joseph, J.

It is submitted that the parties have settled the dispute between them

and the appellant and the requisitioning authority have entered into a

compromise and filed I.A. No.1457 of 2008 under Order XXIII C.P.C.

The compromise is recorded. The appeal is disposed of in terms of the

compromise. In view of the compromise, the appellant is entitled to one

half of the court fee already paid.

(KURIAN JOSEPH, JUDGE)

(HARUN-UL-RASHID, JUDGE)

sp/

KURAIN JOSEPH &
HAURN-UL-RASHID, JJ.

L.A.A. NO.438/2004

JUDGMENT

2nd April, 2008