High Court Kerala High Court

Sreesan Nair vs Kunjulekshmi Pillai Janaki Amma on 28 May, 2008

Kerala High Court
Sreesan Nair vs Kunjulekshmi Pillai Janaki Amma on 28 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA.No. 858 of 2000(B)



1. SREESAN NAIR
                      ...  Petitioner

                        Vs

1. KUNJULEKSHMI PILLAI JANAKI AMMA
                       ...       Respondent

                For Petitioner  :SRI.GEORGE VARGHESE(PERUMPALLIKUTTIYIL)

                For Respondent  :SRI.L.MOHANAN

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :28/05/2008

 O R D E R
                        K.P. BALACHANDRAN, J.
               -------------------------------------------------------
                           S. A. No 858 of 2000
                            & Cross-appeal
               -------------------------------------------------------
                       Dated this the 28th May 2008

                                 JUDGMENT

A compromise has been entered into between the appellant

and the legal representatives of the deceased first respondent

executing Annexure I document produced along with I.A. No 987 of

2008, which is filed to record the compromise. The compromise is

signed by all the parties and their counsel and is therefore accepted.

In the result, accepting the compromise, decree passed in O.S. No

1103 of 1978 on the file of the Munsiff’s Court, Thiruvananthapuram

is set aside recording the compromise. This Second Appeal is thus

disposed of as abovesaid. Cross-appeal is also disposed of.

Sd/-

K.P. BALACHANDRAN
Judge

28/05/2008
en
Order on CMP No 2249 of 2000

——————————————

Dismissed.

Id./- K.P. Balachandran, Judge
28/05/2008
[true copy]