High Court Kerala High Court

Cyril Britto vs P.J. Varghese on 17 July, 2008

Kerala High Court
Cyril Britto vs P.J. Varghese on 17 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA.No. 304 of 2001(C)



1. CYRIL BRITTO
                      ...  Petitioner

                        Vs

1. P.J. VARGHESE
                       ...       Respondent

                For Petitioner  :SRI.ROY CHACKO

                For Respondent  :SRI.V.GIRI

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :17/07/2008

 O R D E R
                        K.P. BALACHANDRAN, J.
              --------------------------------------------------------
                            S.A. No 304 of 2001
              --------------------------------------------------------
                      Dated this the 17th June 2008


                                 JUDGMENT

Counsel for the appellant submits that the parties have

settled the matter out of court and that there is no surviving dispute

arising for consideration in this appeal and that therefore a memo

has been submitted reporting that the appeal is not pressed. This

submission is recorded. In the result, I dismiss this Second Appeal.

Sd/-

K.P. BALACHANDRAN
Judge
17/06/2008
en

Order on CMP No 689 of 2001

—————————————–

Dismissed.

Id./- K.P.Balachandran, Judge
17/06/2008
[true copy]