High Court Kerala High Court

Parvathy vs Sivadasan on 16 January, 2008

Kerala High Court
Parvathy vs Sivadasan on 16 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA No. 961 of 1996(F)



1. PARVATHY
                      ...  Petitioner

                        Vs

1. SIVADASAN
                       ...       Respondent

                For Petitioner  :SRI.PEEYUS A.KOTTAM

                For Respondent  :SRI.C.K.ARAVINDAKSHA MENON

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :16/01/2008

 O R D E R
                           K.T. SANKARAN, J.
                          -------------------------------
                           S.A. No. 961 OF 1996
                        -----------------------------------
                  Dated this the 16th day of January, 2008

                                 JUDGMENT

It is submitted by the learned counsel for the appellant that his

information is that the dispute between the parties has been settled out

of court. However, he prays for further time to ensure that the matter is

really settled.

The Second Appeal is of the year 1996. The defects are not

cured by the appellant. In the light of the submission made by the

counsel for the appellant, I do not think that further time need be

granted. The Second Appeal is dismissed as settled out of court. If the

dispute is not really settled, the appellant is granted the liberty to file a

memo within a period of three weeks from today stating that the matter

is not settled in which case the Second Appeal shall be restored.





                                                      K.T.SANKARAN, JUDGE
btt

WPC    2