Kerala High Court
Cyril Britto vs P.J. Varghese on 17 July, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
SA.No. 304 of 2001(C)
1. CYRIL BRITTO
... Petitioner
Vs
1. P.J. VARGHESE
... Respondent
For Petitioner :SRI.ROY CHACKO
For Respondent :SRI.V.GIRI
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :17/07/2008
O R D E R
K.P. BALACHANDRAN, J.
--------------------------------------------------------
S.A. No 304 of 2001
--------------------------------------------------------
Dated this the 17th June 2008
JUDGMENT
Counsel for the appellant submits that the parties have
settled the matter out of court and that there is no surviving dispute
arising for consideration in this appeal and that therefore a memo
has been submitted reporting that the appeal is not pressed. This
submission is recorded. In the result, I dismiss this Second Appeal.
Sd/-
K.P. BALACHANDRAN
Judge
17/06/2008
en
Order on CMP No 689 of 2001
—————————————–
Dismissed.
Id./- K.P.Balachandran, Judge
17/06/2008
[true copy]