Kerala High Court
Devaki vs Rugmini Amma on 26 August, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RSA.No. 762 of 2003()
1. DEVAKI, W/O. NARAYANAN KUTTY,
... Petitioner
2. KRISHNANUNNI, S/O. DEVAKI,
Vs
1. RUGMINI AMMA,
... Respondent
2. SUKUMARAN NAIR,
3. UNNIKRISHNAN, S/O.APPU THARAKAN,
4. SIVASANKARAN, S/O. APPU THARAKAN,
5. NARAYANA THARAKAN, S/O. APPU THARAKAN,
6. KRISHNAN KUTTY, S/O. APPU THARAKAN -DO-.
For Petitioner :SRI.SANTHEEP ANKARATH
For Respondent :SRI.T.SETHUMADHAVAN
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :26/08/2009
O R D E R
HARUN-UL-RASHID, J.
———————————–
R.S.A.No.762 of 2003
————————————-
Dated this the 26th day of August, 2009
JUDGMENT
The counsel for the appellants submitted that the matter
has been settled out of court. Hence the appeal is dismissed as
settled out of court.
HARUN-UL-RASHID, JUDGE
skj.