IN THE HIGH COURT OF KERALA AT ERNAKULAM
RSA.No. 207 of 2004()
1. MATTANKOTTU GOVINDAN S/O. KELAN,
... Petitioner
2. AMBITTATTU BALAN, S/O. KUNHIRAMAN,
3. VADAVATHI ANANDAN S/O. GOVINDAN,
4. PUTHALATH NANU S/O. MANNAN,
Vs
1. KOTTAYODAN SAVITHRI D/O. JANAKI,
... Respondent
2. KOTTAYODAN ASHOKAN S/O. KUNHIKANNAN,
3. KOTTAYODAN SASI S/O. KUNHIKANNAN,
4. KOTTAYODAN VIMALA D/O. KUNHIKANNAN,
5. KOTTAYODAN SHYLAJA D/O. KUNHIKANNAN,
6. KOTTAYODAN ANITHA D/O. KUNHIKANNAN,
7. KOTTAYODAN ANIL KUMAR, S/O. KUNHIKANNAN
8. KUNHI AMMA ALIAS DEVAKI AMMA,
9. PUTHANPURAYIL NALINI,
10. PUTHANPURAYIL SAJITH BABU,
11. PUTHANPURAYIL SEENA,
12. PUTHANPURAYIL RENJITH,
13. PUTHANPURAYIL NIDHEESH,
For Petitioner :SRI.T.KRISHNAN UNNI (SR.)
For Respondent :SRI.V.V.ASOKAN
The Hon'ble MR. Justice V.RAMKUMAR
Dated :27/11/2008
O R D E R
V.RAMKUMAR,J.
……………………………………………
R.S.A. No. 207 of 2004
…………………………………………….
DATED: 27-11-2008
JUDGMENT
When this Second Appeal came up for hearing today, it was
brought to the notice of this Court that the parties have settled
the matter and have filed I.A. 2366/08 reduced the
compromise into writing. As decided by the parties the
Second Appeal is disposed of in terms of the compromise and
the compromise has been part of the decree in the Second
Appeal.
V.RAMKUMAR, JUDGE
ani