Kerala High Court
Rugmani vs Kamalam on 20 February, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
SA.No. 532 of 2001()
1. RUGMANI
... Petitioner
Vs
1. KAMALAM
... Respondent
For Petitioner :SRI.JOSE J.MATHAIKAL
For Respondent :SRI.V.CHITAMBARESH
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :20/02/2009
O R D E R
K.P.BALACHANDRAN, J.
------------------------------------------------
S. A. No.532 of 2001
------------------------------------------------
Dated this the 20th day of February, 2009
JUDGMENT
Heard counsel on both sides. Compromise
reported vide I.A.406/09 is accepted and
recorded.
2. In the result, I dispose of this
Second Appeal in terms of the compromise
setting aside the decrees passed by the courts
below dismissing the suit O.S.26/92 of
Munsiff’s Court, Alathur for partition and
there will be a decree in terms of the
compromise reported vide I.A.406/09.
I.A.406/09 shall form part of the decree in
the suit. Parties to suffer their own costs.
K.P.BALACHANDRAN,
JUDGE
kns/-