High Court Kerala High Court

K.Kanthakumar vs Arundhathi Bai on 3 July, 2007

Kerala High Court
K.Kanthakumar vs Arundhathi Bai on 3 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RFA No. 275 of 2007()



1. K.KANTHAKUMAR
                      ...  Petitioner

                        Vs

1. ARUNDHATHI BAI
                       ...       Respondent

                For Petitioner  :SRI.R.AZAD BABU

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.M.PAREED PILLAY(RETD.CHIEF JUSTICE)
The Hon'ble MR. Justice M.R.HARIHARAN NAIR (RETD.JUDGE)

 Dated :03/07/2007

 O R D E R
  JUSTICE M.M.PAREED PILLAY (RETD. CHIEF JUSTICE, HIGH COURT OF

                                                KERALA) &

        JUSTICE M.R.HARIHARAN NAIR (RETD. JUDGE, HIGH COURT OF

                                                 KERALA)


                      R.F.A. NO.275 OF 2007 & F.A.O. NO.96 OF 2007

                                  ---------------------------------------------


                                Dated this the 3rd    day of July, 2007




                                                 AWARD




         Parties   have   settled   their   differences   out   of   court   and   filed   a


compromise petition.


         2.        These proceedings are disposed of as settled in terms of the


compromise.


         3.        Refund   Court   Fee   paid   on   these   appeal   to   the   Appellant's


Counsel as per Rules.





                                                         M.M.PAREED PILLAY

                                 (RETD. CHIEF JUSTICE, HIGH COURT OF KERALA)





                                                          M.R.HARIHARAN NAIR

                                        (RETD. JUDGE, HIGH COURT OF KERALA)




jp



? IN THE HIGH COURT OF KERALA AT ERNAKULAM

+RFA No. 275 of 2007()



#1. K.KANTHAKUMAR
                      ...  Petitioner

                        Vs

$1. ARUNDHATHI BAI
                       ...       Respondent

!                For Petitioner  :SRI.R.AZAD BABU

^                For Respondent  : No Appearance

*Coram
 The Hon'ble MR. Justice M.M.PAREED PILLAY(RETD.CHIEF JUSTICE)
 The Hon'ble MR. Justice M.R.HARIHARAN NAIR (RETD.JUDGE)

% Dated :03/07/2007

: O R D E R

JUSTICE M.M.PAREED PILLAY (RETD. CHIEF JUSTICE, HIGH COURT OF

KERALA) &

JUSTICE M.R.HARIHARAN NAIR (RETD. JUDGE, HIGH COURT OF

KERALA)

R.F.A. NO.275 OF 2007 & F.A.O. NO.96 OF 2007

———————————————

Dated this the 3rd day of July, 2007

AWARD

Parties have settled their differences out of court and filed a

compromise petition.

2. These proceedings are disposed of as settled in terms of the

compromise.

3. Refund Court Fee paid on these appeal to the Appellant’s

Counsel as per Rules.

M.M.PAREED PILLAY

(RETD. CHIEF JUSTICE, HIGH COURT OF KERALA)

M.R.HARIHARAN NAIR

(RETD. JUDGE, HIGH COURT OF KERALA)

jp