High Court Kerala High Court

Nediyapoyil Moidu vs Mathanathu Sara on 7 April, 2009

Kerala High Court
Nediyapoyil Moidu vs Mathanathu Sara on 7 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RFA.No. 584 of 2006()


1. NEDIYAPOYIL MOIDU,
                      ...  Petitioner

                        Vs



1. MATHANATHU SARA,
                       ...       Respondent

2. CHERUVOTTUMEETHAL MUHAMMED,

                For Petitioner  :SRI.O.D.SIVADAS

                For Respondent  :SRI.B.KRISHNAN

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :07/04/2009

 O R D E R
              P.R.RAMAN & P.S.GOPINATHAN, JJ.

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

                       R.F.A.No.584 of 2006

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

                   Dated this the 7th April, 2009

                          J U D G M E N T

Raman, J.

The learned counsel appearing for the appellant

submitted that the matter has been settled out of court, and as

such, it is not necessary to prosecute the appeal. It is submitted

that a memo has also been filed stating that the matter has been

settled out of court. The memo is recorded. In such

circumstances, the appeal is dismissed as settled out of Court.

Half of the court fee be refunded to the appellant.

P.R.RAMAN, JUDGE

P.S.GOPINATHAN, JUDGE.

nj.