IN THE HIGH COURT OF KERALA AT ERNAKULAM
SA.No. 442 of 2002()
1. NARAYANI, W/O. LATE SREEDHARAN,
... Petitioner
2. LALITHA, D/O. LATE SREEDHARAN,
3. SUDHARSAN, S/O. LATE SREEDHARAN,
4. PUSHPAN, S/O. LATE SREEDHARAN,
5. LALU ALATHARA, S/O. LATE SREEDHARAN,
6. YAMUNA, D/O. LATE SREEDHARAN,
7. OMANAKUTTAN, S/O. LATE SREEDHARAN,
8. SURABHI, D/O. LATE SREEDHARAN,
9. AMBILY, D/O. LATE SREEDHARAN,
Vs
1. GIRIJA,
... Respondent
For Petitioner :SRI.JOHN JOSEPH(ROY)
For Respondent :SRI.DEEPU THANKAN
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :05/09/2008
O R D E R
K.P. BALACHANDRAN, J.
-----------------------------------------------------
S.A. No 442 of 2002
-----------------------------------------------------
Dated this the 5th September 2008
JUDGMENT
It is submitted that parties have settled the matter and that
compromise signed by the first appellant and the sole respondent
and also their counsel has been filed before this court agreeing for
the appeal being allowed setting aside the decree passed by the trial
court in favour of the respondent and further agreeing that the
appellants have no objection in the respondent getting back the
amount deposited by her before the court below towards balance
sale consideration, registration charges and other charges and also
agreeing that the appellants are entitled to get back the kudikidappu
purchase certificate with respect to the schedule property produced
before the Munsiff’s Court by the respondent and that application for
return of document will not be opposed by the respondent. The
compromise is to be recorded and the appeal is to be allowed as it is
to the benefit of the appellants though appellants 2 to 9 are not
SA 442/02 2
signatories to the settlement. Hence compromise is recorded and
this appeal is allowed and the decree passed by the trial court
decreeing the suit in favour of the respondent is hereby set aside.
Sd/-
K.P. BALACHANDRAN
Judge
05/09/2008
en
Order on CMP Nos 1388 & 2021 of 2002
——————————————————
Dismissed.
Id./- K.P.Balachandran,Judge
06/09/2008
[true copy]
SA 442/02 3
K.P. BALACHANDRAN, J.
S.A. No 442 of 2002
JUDGMENT
06/09/2008