IN THE HIGH COURT OF KERALA AT ERNAKULAM
Mat.Appeal.No. 124 of 2004()
1. C.MURUKESAN, S/O. CHOKKANATHA MUTHALI,
... Petitioner
Vs
1. ANNAPOORNI, W/O. MURUKESAN,
... Respondent
For Petitioner :SRI.V.V.ASOKAN
For Respondent :SRI.SAJAN VARGHEESE K.
The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :27/05/2009
O R D E R
R.BASANT &
M.C.HARIRANI, JJ.
* * * * * * * * * * * * *
Mat.Appeal.Nos.124 & 125 of 2004
----------------------------------------
Dated this the 27th day of May 2009
J U D G M E N T
BASANT,J
The counsel are not able to specify whether the amounts of
cost as directed on 05/01/2005 have been paid or not. But both
counsel submit that these appeals can now be dismissed as the
disputes between the parties have been settled. Request
accepted. These appeals are dismissed as not pressed now in
view of the settlement between parties.
(R.BASANT, JUDGE)
(M.C.HARIRANI, JUDGE)
jsr
// True Copy// PA to Judge
W.P.(Crl)No. 2
W.P.(Crl)No. 3
R.BASANT &C.T.RAVIKUMAR, JJ.
.No. of 200
ORDER/JUDGMENT
06/02/2009