IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP No. 1035 of 2002(C)
1. EDATHYL JAYARAJAN, S/O.KRISHNAN,
... Petitioner
Vs
1. K.P.SIVASANKARAN,S/O.ANANDAN,
... Respondent
For Petitioner :SRI.C.VALSALAN
For Respondent :SRI.B.KRISHNAN
The Hon'ble MR. Justice K.T.SANKARAN
Dated :30/01/2008
O R D E R
K.T. SANKARAN, J.
...................................................................................
C.R.P. No. 1035 OF 2002
...................................................................................
Dated this the 30th January , 2008
O R D E R
A joint petition signed by the petitioner and the respondent stating that the
dispute between the parties has been settled, is filed. It is stated in the joint petition
that the respondent was put in possession of the shop room and that as per the terms
of the settlement, a sum of Rs.20,000/- was also paid to the respondent. The joint
petition is recorded.
In view of the joint statement, the suit has become unnecessary. Accordingly,
the Civil Revision Petition is allowed and the judgment in O.S.No. 36 of 2001 on the file
of the court of the Munsiff, Vadakara is set aside. O.S.No. 36 of 2001 is dismissed as
settled out of court.
K.T. SANKARAN,
JUDGE.
lk
K.T. SANKARAN, J.
………………………………………………..
C.R.P. No. 1035 OF 2002
…………………………………………………
Dated this the 30th January, 2008
O R D E R