High Court Kerala High Court

P.K.Muhammed Haji vs Karuthodan Safiya on 17 December, 2009

Kerala High Court
P.K.Muhammed Haji vs Karuthodan Safiya on 17 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Mat.Appeal.No. 129 of 2006()


1. P.K.MUHAMMED HAJI,
                      ...  Petitioner

                        Vs



1. KARUTHODAN SAFIYA, D/O.ENUDHEEN,
                       ...       Respondent

                For Petitioner  :SRI.K.P.MUJEEB

                For Respondent  :SRI.K.SHIBILI NAHA

The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :17/12/2009

 O R D E R
                R.BASANT & M.C.HARI RANI, JJ.
                     ------------------------------------
                   Mat.Appeal No.129 of 2006
                     -------------------------------------
            Dated this the 17th day of December, 2009

                              JUDGMENT

BASANT, J.

The learned counsel for the appellant/wife has filed a memo

to inform the Court that the matter has been settled between the

parties and, in these circumstances, this appeal is not pressed.

Request accepted.

2. The appeal is accordingly dismissed as not pressed.

(R.BASANT, JUDGE)

(M.C.HARI RANI, JUDGE)

rtr/-