High Court Kerala High Court

Thankamma Varghese vs Gopinatha Pillai on 15 December, 2010

Kerala High Court
Thankamma Varghese vs Gopinatha Pillai on 15 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev..No. 31 of 2007()


1. THANKAMMA VARGHESE, MAVUNKAL HOUSE,
                      ...  Petitioner
2. MAMMAN VARGHESE, MAVUNKAL HOUSE,
3. VARGHESE VARGHESE, MAVUNKAL HOUSE,

                        Vs



1. GOPINATHA PILLAI, S/O.RAGHAVAN PILLAI,
                       ...       Respondent

2. RAGHAVAN PILLAI,

                For Petitioner  :SRI.PHILIP MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice N.K.BALAKRISHNAN

 Dated :15/12/2010

 O R D E R
        PIUS C.KURIAKOSE & N.K.BALAKRISHNAN, JJ.
                      ------------------------
                      R.C.R.No. 31 OF 2007
                      ------------------------

           Dated this the 15th day of December, 2010

                            O R D E R

Pius C.Kuriakose, J.

It is submitted by Sri.Philip Mathew, learned counsel for

the revision petitioners, that along with the subject matter of a

suit, which was pending before the Sub Court Court, Thiruvalla,

between the parties, the subject matter of the present rent

control proceedings also has been settled. He has been so

instructed by his client.

Recording the above submission, we close this revision

petition without examining the merits of the grounds raised.

PIUS C.KURIAKOSE,JUDGE

N.K.BALAKRISHNAN, JUDGE
dpk