Kerala High Court
Abdul Azeez A.V. vs Saitha on 23 February, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RPFC.No. 197 of 2007()
1. ABDUL AZEEZ A.V., AGED 36 YEARS,
... Petitioner
Vs
1. SAITHA,AGED 33 YEARS,
... Respondent
2. AZEEMA SURAYYA,D/O.SAJITHA,AGED 5 YEARS,
For Petitioner :SRI.K.M.FIROZ
For Respondent :SRI.S.M.PRASANTH
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :23/02/2010
O R D E R
M.N. KRISHNAN, J.
= = = = = = = = = = = = = = =
R.P.(F.C.) NO. 197 OF 2007
= = = = = = = = = = = = = = =
Dated this the 23rd day of February, 2010.
O R D E R
It is submitted by the learned counsel for the revision
petitioner that the parties have settled the matter and they
are living together. Hence the revision is dismissed as settled
out of court. But I make it clear that if there is any factual
incorrectness in the said submission the revision petitioner is
at liberty to move this Court to reopen this case.
M.N. KRISHNAN, JUDGE.
ul/-