IN THE HIGH COURT OF KERALA AT ERNAKULAM
RFA.No. 182 of 2006()
1. G.SOMAN NAIR, S/O.GOPALA PILLAI,
... Petitioner
Vs
1. DAVID, S/O.OUSEPHKUTTY,
... Respondent
For Petitioner :SRI.P.GOPALAKRISHNAN NAIR
For Respondent :SRI.M.P.RAMNATH
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN
Dated :07/11/2008
O R D E R
KURIAN JOSEPH & K.T.SANKARAN, JJ.
-----------------------------------------
R.F.A.No.182 of 2006
-----------------------------------------
Dated this the 7th day of November, 2008
JUDGMENT
K.T.Sankaran,J.
The disputes between the parties have been settled
and a compromise petition dated 6th November, 2008 is filed.
The terms of the compromise have been stated in the
compromise petition. The compromise petition,
I.A.No.4756/2008, is recorded and the appeal is disposed of in
terms of the compromise. The compromise petition will form part
of the decree. One half of the court fee already paid shall be
refunded to the appellant.
(KURIAN JOSEPH, JUDGE)
(K.T.SANKARAN, JUDGE)
ahg.
KURIAN JOSEPH &
K.T.SANKARAN, JJ.
—————————
R.F.A.No.182 of 2006
—————————-
JUDGMENT
7th November 2008