High Court Kerala High Court

Nejraj vs Jeevartnam on 21 October, 2010

Kerala High Court
Nejraj vs Jeevartnam on 21 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 186 of 1997(E)



1. NEJRAJ
                      ...  Petitioner

                        Vs

1. JEEVARTNAM
                       ...       Respondent

                For Petitioner  :SRI.P.SANTHALINGAM (SR.)

                For Respondent  :SRI.T.M.SUNIL

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :21/10/2010

 O R D E R
     THOTTATHIL B. RADHAKRISHNAN & P. BHAVADASAN, JJ.
       - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                               A.S. No. 186 of 1997
       - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                  Dated this the 21st day of October, 2010.

                                        JUDGMENT

Thottathil B. Radhakrishnan, J,

This is an appeal against a preliminary

decree in a suit for partition. Pending this appeal, final

decree was passed. Thereafter, the matter is now

pending in execution. Learned counsel for the appellant

states that many of the claims raised in this appeal by

the appellant are given up and the only subsisting claim

is in relation to a well. Accordingly, we dismiss this

appeal clarifying that the dismissal of this appeal shall

not stand in the way of the parties settling any issue,

even relating to the well, by recourse to ADR

A.S.186/1997. 2

mechanism, if found appropriate, during the course of

execution.

Thottathil B. Radhakrishnan,
Judge

P. Bhavadasan,
Judge

sb.