Kerala High Court
K.Abdul Latheef vs P.Mumthaz on 4 March, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RPFC.No. 419 of 2007()
1. K.ABDUL LATHEEF,
... Petitioner
Vs
1. P.MUMTHAZ,
... Respondent
For Petitioner :SRI.SUNIL V.MOHAMMED
For Respondent :SMT.T.RESMI DAMODARAN
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :04/03/2010
O R D E R
M.N. KRISHNAN, J.
...........................................
R.P.(F.C).No.419 OF 2007
.............................................
Dated this the 4th day of March, 2010.
O R D E R
The learned counsel for the revision petitioner submits
that the matter is settled between the parties. However the
learned counsel for the wife would contend that she is not
aware of the same. Since the learned counsel for the
revision petitioner is confident about the settlement and as
it is his revision, I dismiss the revision petition.
M.N. KRISHNAN, JUDGE
cl
: 2 :