High Court Kerala High Court

Sarojini Pai vs Sadasiva Shenoy on 23 July, 2008

Kerala High Court
Sarojini Pai vs Sadasiva Shenoy on 23 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 35 of 2005()


1. SAROJINI PAI, W/O.SADANANDA PAI,
                      ...  Petitioner

                        Vs



1. SADASIVA SHENOY, AGED ABOUT 55 YEARS,
                       ...       Respondent

2. SACHIN SHENOY, AGED ABOUT 26 YEARS,

3. AVINASH SHENOY, S/O.SADASIVA SHENOY,

                For Petitioner  :SRI.SHAJI P.CHALY

                For Respondent  :SMT.V.A.KASTHURI

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

 Dated :23/07/2008

 O R D E R
              K.P.BALACHANDRAN, J.
          ------------------------------------------------
                   R. S. A. No.35 of 2005
          ------------------------------------------------
           Dated this the 27th day of June, 2008

                            ORDER

Counsel for the respondents submits that

the compromise petition signed by the

respondents had been entrusted for signature

of the appellant, but the appellant has not

hitherto returned it despite the fact that all

the terms in the compromise petition has been

worked out and the respondents are unable to

dispose of their property despite the fact

that the demands of the appellant are all met

as agreed to and that a pathway also is

provided by the side of ‘B’ and ‘C’ schedule

properties which runs straight into the

property of the plaintiff. She submits that

details of the works done in performance of

the terms of the compromise and a plan showing

the pathway provided etc. can be got signed

from the respondents along with the copy of

R. S. A. No.35 of 2005 -2-

the compromise petition signed by the

respondents and that for the purpose the case

be adjourned and posted after two weeks.

Hence, post on 14/07/08.

K.P.BALACHANDRAN,
JUDGE
kns/-