High Court Kerala High Court

John vs M/S. Fashion Babrics on 28 May, 2008

Kerala High Court
John vs M/S. Fashion Babrics on 28 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RFA.No. 187 of 2004()


1. JOHN, NARANATHU HOUSE,
                      ...  Petitioner

                        Vs



1. M/S. FASHION BABRICS,
                       ...       Respondent

2. M/S. VIMALA DRESS WORLD,

3. MRS.MOLLY JOHN, W/O. JOHN,

4. SRI.DARVY JOHN, S/O. JOHN,

                For Petitioner  :SRI.N.N.SUGUNAPALAN (SR.)

                For Respondent  :SRI.S.R.DAYANANDA PRABHU

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :28/05/2008

 O R D E R
          KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
               ----------------------------------------------
                       R.F.A. No.187 of 2004
               ----------------------------------------------
                      Dated 28th May, 2008.

                           J U D G M E N T

This appeal is directed against the judgment and

decree in O.S.44/2002 on the file of the Principal Sub Court,

Ernakulam. During the pendency of the appeal, the parties have

entered a compromise and they have filed a petition in that

regard (I.A.No.2052/08). The terms of compromise, as stated in

the said interlocutory application are recorded and the appeal is

disposed of as compromised between the parties. Since the

appeal has been compromised between the parties, the appellant

shall be entitled to refund of one half of the court fee.

KURIAN JOSEPH, JUDGE.

HARUN-UL-RASHID, JUDGE.

tgs

KURIAN JOSEPH &

HARUN-UL-RASHID, JJ

———————————————-

R.F.A. No.187 of 2004

———————————————-

J U D G M E N T

Dated 28th May, 2008.