High Court Kerala High Court

Sobha Kunjappan vs A.J.George on 11 February, 2010

Kerala High Court
Sobha Kunjappan vs A.J.George on 11 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 81 of 1998(A)



1. SOBHA KUNJAPPAN
                      ...  Petitioner

                        Vs

1. A.J.GEORGE
                       ...       Respondent

                For Petitioner  :SRI.P.R.VENKETESH

                For Respondent  :SRI.MATHEW JOHN (K)

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :11/02/2010

 O R D E R
                A.K.BASHEER & P.Q.BARKATH ALI, JJ.
                  - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                                 A.S.No.81 OF 1998
                  - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                 Dated this the 11th day of February 2010

                                     JUDGMENT

Basheer, J.

When this appeal is taken up for consideration today, it is

submitted by learned counsel on either side that the matter has been

settled between the parties out of court. A compromise petition under

Order XXIII, Rule 3 of the Code of Civil Procedure has been filed

incorporating the terms of settlement along with a sketch. The parties

and their respective counsel have signed in the compromise petition,

which is taken on record. It is made clear that the compromise petition

and the sketch shall form part of the decree and judgment.

Half court fee shall be refunded to the appellant.

Appeal is disposed of in terms of the above compromise.

A.K.BASHEER, JUDGE

P.Q.BARKATH ALI, JUDGE
jes

A.K.BASHEER & P.Q.BARKATH ALI, JJ.

– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –

A.S.No.81 OF 1998

– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –

JUDGMENT

Dated 11th Feb. 2010