High Court Kerala High Court

Gopikrishnan.G vs Rajani.C.K on 15 July, 2010

Kerala High Court
Gopikrishnan.G vs Rajani.C.K on 15 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Mat.Appeal.No. 337 of 2008()


1. GOPIKRISHNAN.G, S/O. GOPINATHAN NAIR,
                      ...  Petitioner
2. GOPINATHAN.C, S/O. CHELLAPPAN PILLAI,
3. SARASWATHI THANKACHAN,

                        Vs



1. RAJANI.C.K, D/O. CHANDRIKA DEVI,
                       ...       Respondent

                For Petitioner  :SRI.P.GOPAKUMARAN NAIR

                For Respondent  :SRI.C.A.CHACKO

The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :15/07/2010

 O R D E R
              R.BASANT & M.C.HARI RANI, JJ.
                       **********************
                 Mat.Appeal No.337 of 2008
                        *********************
               Dated this the 15th day of July, 2010

                           JUDGMENT

BASANT, J.

It is reported that the parties have settled all their

outstanding disputes. The claim has been settled and an amount

of Rs.13,00,000/- (Rupees Thirteen lakhs only) has already been

paid by demand draft. That is accepted by the respondent.

There is no further claim for the respondent.

2. This appeal is, in these circumstances allowed. The

impugned decree is set aside. The compromise petition shall be

annexed to the appellate decree.

(R.BASANT, JUDGE)

(M.C.HARI RANI, JUDGE)
rtr/