IN THE HIGH COURT OF KERALA AT ERNAKULAM
RFA.No. 244 of 2007()
1. K.BABU, AGED 30 YEARS, S/O K.KRISHNAN
... Petitioner
2. DILEEP KUMAR, AGED 35 YEARS,
Vs
1. M/S SHRIRAM INVESTMENTS LIMITED,
... Respondent
For Petitioner :SRI.THOMAS M.JACOB
For Respondent :SRI.P.SANJAY
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :04/03/2009
O R D E R
KURIAN JOSEPH & S.S.SATHEESACHANDRAN, JJ.
----------------------------------------------
R.F.A. No.244 of 2007
----------------------------------------------
Dated 4th March, 2009.
J U D G M E N T
Kurian Joseph, J.
I.A.Nos.881 & 883 of 2009 : Recorded.
I.A.882/09 : There will be a direction as prayed for.
Learned counsel for the appellants and the respondent
submit that the disputes between them, as raised in the appeal
have been settled outside the court, and hence the appeal itself
can be disposed of as settled between the parties. Ordered
accordingly. In view of the settlement as above, the appellants
shall be entitled to refund of one half of the court fee.
I.A.No.1685/07 & 1415/08 : Dismissed.
KURIAN JOSEPH, JUDGE.
S.S.SATHEESACHANDRAN, JUDGE.
tgs
KURIAN JOSEPH &
S.S.SATHEESACHANDRAN, JJ
———————————————-
R.F.A. No.244 of 2007
———————————————-
J U D G M E N T
Dated 4th March, 2009.