High Court Kerala High Court

C.P.Fathima vs Kunnoth Firdous on 3 December, 2008

Kerala High Court
C.P.Fathima vs Kunnoth Firdous on 3 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 1209 of 2006()


1. C.P.FATHIMA, AGED 70 YEARS,
                      ...  Petitioner
2. DR.C.P.ABDURAHIMAN, 50 YEARS,
3. DR.C.P.MUSTHAFA, 48 YEARS,
4. C.P.LAILA, AGED 46 YEARS,

                        Vs



1. KUNNOTH FIRDOUS, 31 YEARS,
                       ...       Respondent

2. FAIZAL, 27 YEARS, S/O.KUNNOTH MOIDU

3. ABDUL AKBAR, 22 YEARS,

4. DR.C.P.AHAMMAD BASHEER, 52 YEARS,

5. C.P.AMINA, AGED 46 YEARS,

                For Petitioner  :SRI.C.P.MOHAMMED NIAS

                For Respondent  :SRI.K.RAMACHANDRAN

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :03/12/2008

 O R D E R
                       V. RAMKUMAR, J.
                   = = = = = = = = = = = = =
                     R.S.A.No.1209 of 2006
                  = = = = = = = = = = = = = =
            Dated this the 3rd day of December, 2008

                            JUDGMENT

When this second appeal came up for hearing today, both

sides admitted that the matter has been settled out of court

between the parties and that the appellants are not pressing the

appeal. It was also submitted that the amounts deposited by the

plaintiffs before the trial court shall be permitted to be

withdrawn by the appellants. Accordingly, this Second appeal

is dismissed as not pressed, permitting the appellants to

withdraw the amounts, if any, deposited by the plaintiffs before

the trial court.

Dated this the 3rd day of December, 2008.

V. RAMKUMAR, JUDGE

sj