IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 28285 of 2004(P)
2. SURENDRAN, S/O.BHARGAVI AMMA,
... Petitioner
1. RAJAMMAL, W/O. KRISHNAN,
Vs
1. SUBRAMANIA IYER,
... Respondent
2. C.V.RAJAM, C/O. E.G.KRISHNAN,
3. C.V.KAVERI RAMACHANDRAN,
4. C.V.RAJAMANI W/O. THIRUMOORTHI ALIAS
5. C.V.BRINDA LAKSHMI
6. C.V.SIVAKAMASUNDARI W/O. CHANDRAN,
7. C.V.LALITHA
8. VENKITARAM, S/O. LATE MANI IYER,
9. VESA AMMA D/O. LATE VELLAYAMMA,
10. PAPPAMMAL W/O. SARAVANAN,
11. RAMANKUTTY, KACHERIMEDU,
12. ARAVINDAKSHAN, ADVOCATE, KACHRIMEDU,
13. SELVAN S/O. KRISHNAN,
14. SHANMUGHAN, SUJITHA HOTEL,
15. C.SHANMUGHAN S/O. LATE CHELLAMANI,
For Petitioner :SMT.PREETHY KARUNAKARAN
For Respondent :SRI.V.CHITAMBARESH
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :27/06/2007
O R D E R
PIUS C. KURIAKOSE, J.
..........................................................
W.P.(C)No.28285 OF 2004
...........................................................
DATED THIS THE 27TH JUNE, 2007
J U D G M E N T
The petitioners are assignees from respondents 2 to 9 in this
Writ Petition. The dispute between those respondents and the other
respondents in this Writ Petition has already been settled by them out
of court and two Writ Petitions–W.P.(C)Nos.23114 of 2004 and 20463
of 2004–have already been disposed of by this Court recording the
compromise. One of the terms in the compromise so recorded in
those two cases is that the respondents who are contesting the claims
of the assignors of the writ petitioners have relinquished all their right,
title and interest over the partible properties situated in Chittur and
that the assignors of the petitioners have the liberty to assign away
the same to third parties. In view of that term which has been
accepted by this Court in the other two Writ Petitions, the petitioners
cannot have any surviving grievance. The Writ Petition is disposed of
on that basis.
(PIUS C.KURIAKOSE, JUDGE)
tgl
WP(C)N0.
-2-
WP(C)N0.
-3-