Kerala High Court
Jancy Thomas vs Benny J.Menacherry on 30 August, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Ex.SA.No. 5 of 2007()
1. JANCY THOMAS,W/O.THOMAS,
... Petitioner
Vs
1. BENNY J.MENACHERRY,S/O.JOSEPH,
... Respondent
2. JOSE,S/O.ANTONY,RESIDING AT
3. UNNIKRISHNAN,S/O.MADHAVAN,VENGOLI HOUSE
For Petitioner :SRI.T.I.ABDUL SALAM
For Respondent :SRI.T.K.RADHAKRISHNAN
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :30/08/2010
O R D E R
S.S.SATHEESACHANDRAN, J.
----------------------------------------
Ex. S.A.No.5 & 6 of 2007
-----------------------------------------
Dated this the 30th day of August, 2010
JUDGMENT
Counsel on both sides submit that the
parties have settled the matter out of court.
and compromise petitions signed by the parties
are filed today, in each appeal (I.A.No.2295/10
in Ex.S.A.No.5/07 & I.A.No.2294/10 in
Ex.S.A.No.6/07). In that view of the matter, it
is stated, the appeals are not pressed.
Recording the submission made as above, both
appeals are dismissed as not pressed.
Sd/-
(S.S.SATHEESACHANDRAN)
JUDGE
sk/-
//true copy//