High Court Kerala High Court

Aby K.Kuriyan vs Viswanathan on 14 March, 2007

Kerala High Court
Aby K.Kuriyan vs Viswanathan on 14 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RFA No. 16 of 2007()


1. ABY K.KURIYAN, AGED 47 YEARS,
                      ...  Petitioner

                        Vs



1. VISWANATHAN, AGED 44 YEARS,
                       ...       Respondent

2. SUSAMMA JOHN, AGED 56 YEARS,

3. SAJI JOHN, AGED ABOUT 36 YEARS,

4. SAM JOHN, AGED ABOUT 30 YEARS,

5. THOMAS JOHN, AGED ABOUT 26 YEARS,

                For Petitioner  :SRI.JOSEPH GEORGE

                For Respondent  :SRI.GEORGE VARGHESE PERUMPILLYKUTTIYIL.

The Hon'ble MR. Justice K.K.NARENDRAN (RETD.JUDGE)
The Hon'ble MR. Justice P.K.SHAMSUDDIN (RETD. JUDGE)

 Dated :14/03/2007

 O R D E R

K.K.NARENDRAN (RETD.JUDGE)

&

P.K.SHAMSUDDIN (RETD.JUDGE)

—————————

R.F.A.16 OF 2007

————————–

Dated this the 14th day of March, 2007

A W A R D

Heard the parties and counsel appearing on both sides. After

discussion it was agreed that the matter will be settled on the

following terms:

1. The appellant/plaintiff will deposit an amount of

Rs.Twelve lakhs before the High Court within a period of three

months from today.

2. On deposit of this amount within the prescribed period,

document numbers 1661/2001, 1663/2002 and 1637/2002 of

Mavelikkara Sub registry will stand set aside.

3. On failure to make the deposit as aforesaid, the parties

agreed that the appeal will stand dismissed.

The Court may consider the question of refund of the court

fee. The R.F.A. may be posted before the Court for necessary

orders.

K.K.NARENDRAN

(RETD.JUDGE)

P.K.SHAMSUDDIN

(RETD.JUDGE)

ps