High Court Kerala High Court

M/S.Herbertsons Ltd vs Pierce Leslie Cashews & Coffee Ltd on 21 August, 2007

Kerala High Court
M/S.Herbertsons Ltd vs Pierce Leslie Cashews & Coffee Ltd on 21 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP No. 344 of 2007()


1. M/S.HERBERTSONS LTD.,
                      ...  Petitioner

                        Vs



1. PIERCE LESLIE CASHEWS & COFFEE LTD.,
                       ...       Respondent

                For Petitioner  :SMT.PRABHA R.MENON

                For Respondent  :SRI.A.M.SHAFFIQUE

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :21/08/2007

 O R D E R
                      M.N.KRISHNAN, J.
               -----------------------------
                  C.R.P.No. 344 OF 2007 C
               -----------------------------
             Dated this the 21st August, 2007.

                         O R D E R

This civil revision petition is preferred against the

order of the Subordinate Judge, Kozhikode in O.S.231/98.

The challenge is against the jurisdictional aspect of the

said court to entertain the case. Now a compromise

petition is filed between the parties and as per the terms

of the compromise they want the suit to be dismissed as

settled out of court, with the counter claim to be

dismissed also as settled out of court and to direct the

court below to refund half the court fee on the plaint as

well as in the counter claim. In view of the petition

filed for compromise and as the matter is settled the C.R.P

is dismissed as settled.

2. The Registry is directed to forward the compromise

petition I.A.2087/07 to the court below and the court below

shall pass appropriate orders on the compromise petition

recording the compromise and pass consequential orders as

requested for in the compromise petition.

M.N.KRISHNAN
Judge
jj