IN THE HIGH COURT OF KERALA AT ERNAKULAM
Ex.FA.No. 17 of 2010()
1. KUTTIYACHEENTEPURAKKAL MOIDEEN BAVA,
... Petitioner
2. MANICHANTEPURAKKAL SIDDEEQUE,
3. CHEKKUMARAKKARAKATH ABDUL RAHMAN,
4. PATTARAKATH CHERIYA BAVA, S/O.MUHAMMED,
5. THANATHINTEPURAKKAL SAIDUMUHAMMED,
6. KUNHEENKADAVATHU KAMMED,
7. CHAMBANTAKATHU PATHUTTY,
Vs
1. BHUVANESWARY,
... Respondent
2. BEEREECHANTEPURAKKAL KUNHUMUHAMMED,
For Petitioner :SRI.HARISH R. MENON
For Respondent :SRI.P.CHANDRASEKHAR
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.BHAVADASAN
Dated :08/12/2010
O R D E R
THOTTATHIL B.RADHAKRISHNAN &
P. BHAVADASAN, JJ.
-------------------------------
Ex.F.A.No.17 OF 2010
-------------------------------
Dated this the 8th day of December, 2010
JUDGMENT
Thottathil B.Radhakrishnan, J.
Learned counsel for the appellants says that
the matter is settled out of court by the parties
and that the appeal may be permitted to be
withdrawn. Learned counsel for the respondents
says that to his knowledge, there is no settlement
out of court. We record the above submissions and
dismiss this appeal as withdrawn.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
Sd/-
P.BHAVADASAN,
Judge.
kkb.14/12.