High Court Kerala High Court

A.P.Madhavi vs Sreemathi on 17 March, 2008

Kerala High Court
A.P.Madhavi vs Sreemathi on 17 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA No. 375 of 2003()


1. A.P.MADHAVI, W/O. LATE CHANDRAN,
                      ...  Petitioner
2. MAHESH, S/O. LATE CHANDRAN,
3. MANEESH, S/O. LATE CHANDRAN,
4. MANJUSHA, D/O. LATE CHANDRAN,

                        Vs



1. SREEMATHI, D/O. VELLANKUTTY,
                       ...       Respondent

                For Petitioner  :SRI.P.V.KUNHIKRISHNAN

                For Respondent  :SRI.V.K.BALACHANDRAN

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

 Dated :17/03/2008

 O R D E R
          KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
              -----------------------------------------
                     M.F.A.No. 375 OF 2003
              -----------------------------------------
            Dated this the 17th day of March, 2008.


                        J U D G M E N T

Kurian Joseph, J.

The appeal had been filed at the instance of the petitioners

in O.P.49/2001 on the file of the Family Court, Kozhikode.

During the pendency of the appeal, it is seen that the parties

have settled their disputes out of Court and they have filed

I.A.No.624/2008, producing the joint statement as Annexure A.

The terms of settlement as produced in I.A.No.624/2008 are

recorded and appeal is disposed of in terms of the compromise

as recorded in I.A.No.624/2008. The said application will form

part of the decree.

The M.F.A. is disposed of as above.

KURIAN JOSEPH, JUDGE

HARUN-UL-RASHID, JUDGE

ps

2

KURIAN JOSEPH &

HARUN-UL-RASHID, JJ

———————————————-

M.F.A.NO.624 OF 2008

———————————————-

J U D G M E N T

17.03.2008.

3