IN THE HIGH COURT OF KERALA AT ERNAKULAM
RSA.No. 1340 of 2004()
1. PARAMU VIJAYAN, UTHRADAM,
... Petitioner
2. VIJAYAMMA, UTHRADAM,
Vs
1. LAKSHMI KAMALAKSHI,
... Respondent
2. THAMPI, S/O.SREEDHARAN,
For Petitioner :SRI.P.B.SURESH KUMAR
For Respondent :SRI.GEORGE VARGHESE(PERUMPALLIKUTTIYIL)
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :04/11/2009
O R D E R
THOMAS P. JOSEPH, J.
--------------------------------------
R.S.A.No.1340 of 2004
--------------------------------------
Dated this the 4th day of November, 2009.
JUDGMENT
This appeal arises from judgment and decree of the court of learned
Additional District Judge-III, Kollam in A.S.No.151 of 1998 arising from judgment
and decree in O.S.No.122 of 1995 of the court of learned Munsiff-Magistrate,
Sasthamcotta. Parties have settled their dispute outside the court and filed
compromise vide I.A.No.2577 of 2009. Trial court while decreeing the suit
declared right of easement by way of prescription in favour of the plaintiffs and
injuncted the defendants from causing obstruction to the said way described as
B schedule in the plaint. First appellate court confirmed judgment and decree of
the trial court. The terms and conditions of the compromise have been entered
in I.A.No.2577 of 2009. As per that, plaintiffs have released their right over the
pathway referred to in the plaint schedule in O.S.No.122 of 1995 in favour of
defendants and in turn, defendants have formed the pathway shown in the plan
appended to I.A.No.2577 of 2009 for the use of the plaintiffs. It is prayed that in
view of the above compromise, judgment and decree of the courts below may be
set aside and the suit may be disposed of in terms of the compromise.
2. Heard both sides. Compromise is recorded.
RSA No.1340/2004
2
Resultantly, the Second Appeal is allowed in terms of the compromise in
the following lines:
i. Judgment and decree of the courts below are set aside.
ii. The terms and conditions stated in I.A.No.2577 of 2009 shall form
part of the decree. It is directed that the plan produced along with I.A.No.2577 of
2009 shall form part of the decree.
iii. Parties shall suffer their cost through out.
THOMAS P.JOSEPH,
Judge.
cks