High Court Kerala High Court

Chellamma vs M/S.Sundaram Finance on 29 November, 2010

Kerala High Court
Chellamma vs M/S.Sundaram Finance on 29 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 249 of 1995(D)



1. .CHELLAMMA
                      ...  Petitioner

                        Vs

1. M/S.SUNDARAM FINANCE
                       ...       Respondent

                For Petitioner  :SRI.P.G.PARAMESRA PANICKER

                For Respondent  :SRI.V.R.VENKATA KRISHNAN

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :29/11/2010

 O R D E R

Thottathil B.Radhakrishnan

&

P.Bhavadasan, JJ.

= = = = = = = = = = = = = = = = = = = = = = = =

A.S.No. 249 of 1995

= = = = = = = = = = = = = = = = = = = = = = = =

Dated this the 29th day of November, 2010.

Judgment

Thottathil B.Radhakrishnan, J.

The first respondent had filed a memo dated

18.8.1999 stating that the subject matter of this

appeal has been settled out of court. The learned

counsel for the appellants states that this may

be recorded. Recording the memo, this appeal is

dismissed. Refund one half of the court fee to

the counsel appearing before this Court.

Thottathil B.Radhakrishnan,
Judge.

P.Bhavadasan,
Judge.

Sha/2911

Thottathil B.Radhakrishnan

&

P.Bhavadasan, JJ.

= = = = = = = = = = = = = = = = =

A.S.249 of 1995

= = = = = = = = = = = = = = = = =

Judgment

29th November, 2010.