High Court Kerala High Court

Binoy vs Beena on 3 August, 2010

Kerala High Court
Binoy vs Beena on 3 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Mat.Appeal.No. 683 of 2007()


1. BINOY, AGED 38, S/O.MATHEW, CHRISTIAN,
                      ...  Petitioner

                        Vs



1. BEENA, AGED 29, D/O.PAUL,
                       ...       Respondent

                For Petitioner  :SRI.S.SREEKUMAR

                For Respondent  :SRI.GRASHIOUS KURIAKOSE

SHRI.M.R.RAJENDRAN NAIR (SR.ADVOCATE)
SMT.K.SREELATHA DEVI (RETD. DIST.JUDGE)

 Dated :03/08/2010

 O R D E R
            THE HON'BLE MR.JUSTICE V.BHASKARAN NAMBIAR
                           (RETD. JUDGE)
                               AND
                      SRI.K.J.THOMAS STANLEY
                      (RETD. DISTRICT JUDGE)
             - - - - - - - - - - - - - - - - - - - - -
                     MAT APPEAL NO.134 OF 2007
                  WITH MAT APPEAL NO.683 OF 2007
             - - - - - - - - - - - - - - - - - - - - -
               DATED THIS THE 4TH DAY OF JUNE, 2010


                            O R D E R

Both parties and their counsel are present. As per the

agreement recorded on 01.06.2010 by the Adalat, Rs.1,00,000/-

(Rupees One lakh only) is paid before us by Mr.Binoy, S/o.

Mathew, Ist respondent to Mrs.Beena, D/o. Paul Mohanan. The next

instalment of Rs.1,00,000/- (Rupees One lakh only) is to be paid

on or before 3rd August 2010.

In an agreement dated 01.06.2010, it is specifically stated

that all the disputes between the parties are settled. It is now

submitted before us that other disputes which is also settled,

is (C.C.No.359/2007) in J.F.C.M, Nedumkandam.

Post on 3rd August 2010.

Sd/-

V.BHASKARAN NAMBIAR
(RETD. JUDGE)

Sd/-

K.J.THOMAS STANLEY
(RETD. DISTRICT JUDGE)
ss/

//True copy//

P.A to Judge