IN THE HIGH COURT OF KERALA AT ERNAKULAM
Mat.Appeal.No. 181 of 2008()
1. P.T.JAMES, S/O. THOMAS,
... Petitioner
Vs
1. LISSY, D/O. KURIAN, RESIDING AT
... Respondent
For Petitioner :SRI.M.J.THOMAS
For Respondent :SRI.SHAJI THOMAS PORKKATTIL
The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :30/11/2009
O R D E R
R.BASANT & M.C.HARI RANI, JJ.
* * * * * * * * * * * * *
C.M.Application No.548 of 2008 &
Mat.Appeal No.181 of 2008
—————————————-
Dated this the 30th day of November 2009
O R D E R & J U D G M E N T
Basant,J
The learned counsel for the appellant/petitioner submits
that the dispute is settled between the parties and, in these
circumstances, the application for condonation of delay and the
Mat.Appeal may now be dismissed as not pressed, in view of the
settlement.
2. Request accepted. Application for condonation of
delay and the Mat.Appeal are dismissed as not pressed.
(R.BASANT, JUDGE)
(M.C.HARI RANI, JUDGE)
jsr
// True Copy// PA to Judge
W.P.Crl/Mat.Appeal No. 2
W.P.Crl/Mat.Appeal No. 3
R.BASANT & M.C.HARI RANI, JJ.
.No. of 200
ORDER/JUDGMENT
29/07/2009