High Court Kerala High Court

K.J.Shaji vs Sreeram Hire Purchase on 23 November, 2009

Kerala High Court
K.J.Shaji vs Sreeram Hire Purchase on 23 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 424 of 2009()


1. K.J.SHAJI, S/O.KUTTIKADAN JOSEPH,
                      ...  Petitioner

                        Vs



1. SREERAM HIRE PURCHASE, THRIPRAYAR,
                       ...       Respondent

                For Petitioner  :SRI.V.BINOY RAM

                For Respondent  :SRI.K.N.PADMAKUMAR

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

 Dated :23/11/2009

 O R D E R
                    S.S.SATHEESACHANDRAN, J.
                  -----------------------------------
                      C.R.P.No.424 of 2009 - B
                    ---------------------------------
            Dated this the 23rd day of November, 2009

                               O R D E R

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

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

respondent/decree holder submitted that such settlement was

arrived reserving the right of the decree holder to get release of

the amount deposited by the judgment debtor before the

executing court pursuant to orders passed in the revision. The

petitioner/judgment debtor has no objection in allowing the

decree holder for getting release of that amount. The amount in

deposit towards decree debt shall be released to the decree

holder.

Revision is closed.

S.S.SATHEESACHANDRAN,
JUDGE.

bkn/-