High Court Kerala High Court

C.T.Sushamma vs Aleyamma on 31 March, 2010

Kerala High Court
C.T.Sushamma vs Aleyamma on 31 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 133 of 2010()


1. C.T.SUSHAMMA, W/O.PURUSHOTHAMAN,
                      ...  Petitioner
2. T.K.PURUSHOTHAMAN, DO. DO.

                        Vs



1. ALEYAMMA, W/O.KURIAKOSE,
                       ...       Respondent

2. K.K.MANI, THAYYIL HOUSE, DO. DO.

3. ANNAMMA MATHEW, D/O.KURIAKOSE, DO. DO.

4. LEELAMMA, D/O.KURIAKOSE, DO. DO.

5. K.K.BABY, S/O.KURIAKOSE, DO. DO.

6. SUSAN, D/O.KURIAKOSE, DO. DO.

                For Petitioner  :SRI.MATHEW JOHN (K)

                For Respondent  :SRI.M.J.THOMAS

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :31/03/2010

 O R D E R
                    THOMAS P JOSEPH, J.

                   ----------------------------------------

                        R.S.A.No.133 of 2010

                                    and

                          I.A.No.895 of 2010

                   ---------------------------------------

                Dated this 31st day of March, 2010

                             JUDGMENT

The appeal arises from judgment and decree of learned

Additional District Judge, Kottayam in A.S.No.161 of 2008 confirming

judgment and decree of learned Additional Munsiff, Kottayam in

O.S.No.448 of 2004. As per judgment and decree under challenge

respondents are permitted to recover possession of plaint schedule

item No.2 and the building thereon from the appellants on payment

of the sum of Rs.1,32,576/-. It is submitted by counsel on both sides

that the parties have settled dispute outside court and accordingly

filed I.A.No.895 of 2010. As per settlement respondents have

agreed to pay the appellants Rs.1,75,000/- which takes in the sum

of Rs.1,32,576/- ordered by the courts below. Appellants have

unconditionally undertaken to give vacant possession of plaint

schedule item No.2 property and building thereon to the

respondents on or before 30-04-2010. Appellant No.2 has filed an

affidavit in this court undertaking to deliver possession of plaint A

schedule item No.2 and the building thereon to the respondents on

or before 30-04-2010. The compromise is accepted and recorded.

R.S.A.No.133 of 2010 and I.A.No.895 of 2010

: 2 :

Resultantly the second appeal is disposed of in terms of the

compromise and a decree is passed modifying the decree under

challenge and embodying the terms and conditions of the

compromise which shall form part of the decree.

(THOMAS P JOSEPH, JUDGE)

Sbna/-