High Court Kerala High Court

Kerala State Industrial … vs T.Santhakumary on 15 December, 2010

Kerala High Court
Kerala State Industrial … vs T.Santhakumary on 15 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 840 of 2010()


1. KERALA STATE INDUSTRIAL DEVELOPMENT
                      ...  Petitioner

                        Vs



1. T.SANTHAKUMARY, AGED 56 YEARS,
                       ...       Respondent

                For Petitioner  :SRI.R.T.PRADEEP

                For Respondent  :SRI.RAM MOHAN.G.

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :15/12/2010

 O R D E R
                 S.S.SATHEESACHANDRAN, J.
                     -------------------------------
                     R.S.A.NO.840 OF 2010
                   -----------------------------------
           Dated this the 15th day of December, 2010

                         J U D G M E N T

It is submitted by the counsel on both sides that the parties

have settled the disputes out of court. The learned counsel for

the appellant also submitted that a memo has been filed that the

appeal be dismissed as not pressed, in view of the settlement.

Since the appeal is dismissed as not pressed, and a settlement

effected by the parties, the appellant is entitled to refund of one

half of the court fee paid on the memorandum of appeal under

Section 69 of the Kerala Court Fees and Suits Valuation Act,

1959 as held in Philomina Joseph v. State of Kerala (2009

(1) KLT 591).

Appeal is dismissed directing refund of one half of the court

fee to the appellant, permitting its counsel to collect the refund

certificate in accordance with the rules.




                                   S.S.SATHEESACHANDRAN
                                                 JUDGE
prp

RSA.840/2010    2