IN THE HIGH COURT OF KERALA AT ERNAKULAM
RFA.No. 472 of 2009()
1. E.O.MATHEW, S/O. ULAHANNAN, AGED 55 YRS,
... Petitioner
Vs
1. V.P.PAULOSE, S/O. PAILY PAULOSE,
... Respondent
For Petitioner :SRI.P.SATHISAN
For Respondent :SRI.N.ANILKUMAR
The Hon'ble MR. Justice T.K.CHANDRASEKHARADAS(RETD. JUDGE)
SHRI K.J.THOMAS STANLEY(RETD.ADDL.DIST.JUDGE)
Dated :18/08/2010
O R D E R
SRI.P. JACOB VARGHESE
(SENIOR ADVOCATE, HIGH COURT OF KERALA)
AND
SRI.K.SREELATHA DEVI
(RETD. DISTRICT JUDGE)
– – – – – – – – – – – – – – – – –
R.F.A NO.472 OF 2009
– – – – – – – – – – – – – – – – – – – – –
DATED THIS THE 6TH DAY OF JULY, 2010
A W A R D
Advocate Mrs.Geetha Potty representing
Adv.Mr.P.Satheesan for the appellant and petitioners in
the impleading petition No.2371/2010 is present.
Respondent is represented by Adv.Mr.Symanthak,
representing Adv.Mr.N.Anilkumar. It is submitted that
the sole appellant E.O.Mathew died during the pendency
of the appeal. Even before his death, he has filed a
withdrawal memo on 28th May 2010 which is signed by all
the parties and the advocate appearing for them. It is
recorded that the suit between the parties have been
fully and finally settled and there is no necessity for
prosecuting the appeal further. On the submission made
before the Hon’ble High Court on 02.07.2007 the case is
placed before the Adalat. The appellant filed I.A
No.2371/2010 for impleading the legal representatives
of the deceased appellant. The parties agreed that, the
impleading petition can be allowed and the Adalat may
R.F.A NO.472/2009
2
record the settlement by recording the joint memo that
the appeal is not pressed. The parties also request
that the Adalat may pass an award entitling refund the
full court fee paid in R.F.A.472/2009 to the appellant.
Therefore the case may be sent back to the court for
passing further orders of the impleading petition. The
case may be posted in the Adalat after getting further
orders from the Hon’ble High Court.
Sd/-
P. JACOB VARGHESE
(SENIOR ADVOCATE)
Sd/-
K.SREELATHA DEVI
(RETD. DISTRICT JUDGE)
ss/.
//True copy//
P.A to Judge