Kerala High Court
C.P.Fathima vs Kunnoth Firdous on 3 December, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RSA.No. 1209 of 2006()
1. C.P.FATHIMA, AGED 70 YEARS,
... Petitioner
2. DR.C.P.ABDURAHIMAN, 50 YEARS,
3. DR.C.P.MUSTHAFA, 48 YEARS,
4. C.P.LAILA, AGED 46 YEARS,
Vs
1. KUNNOTH FIRDOUS, 31 YEARS,
... Respondent
2. FAIZAL, 27 YEARS, S/O.KUNNOTH MOIDU
3. ABDUL AKBAR, 22 YEARS,
4. DR.C.P.AHAMMAD BASHEER, 52 YEARS,
5. C.P.AMINA, AGED 46 YEARS,
For Petitioner :SRI.C.P.MOHAMMED NIAS
For Respondent :SRI.K.RAMACHANDRAN
The Hon'ble MR. Justice V.RAMKUMAR
Dated :03/12/2008
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = =
R.S.A.No.1209 of 2006
= = = = = = = = = = = = = =
Dated this the 3rd day of December, 2008
JUDGMENT
When this second appeal came up for hearing today, both
sides admitted that the matter has been settled out of court
between the parties and that the appellants are not pressing the
appeal. It was also submitted that the amounts deposited by the
plaintiffs before the trial court shall be permitted to be
withdrawn by the appellants. Accordingly, this Second appeal
is dismissed as not pressed, permitting the appellants to
withdraw the amounts, if any, deposited by the plaintiffs before
the trial court.
Dated this the 3rd day of December, 2008.
V. RAMKUMAR, JUDGE
sj