IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP.No. 424 of 2009()
1. K.J.SHAJI, S/O.KUTTIKADAN JOSEPH,
... Petitioner
Vs
1. SREERAM HIRE PURCHASE, THRIPRAYAR,
... Respondent
For Petitioner :SRI.V.BINOY RAM
For Respondent :SRI.K.N.PADMAKUMAR
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :23/11/2009
O R D E R
S.S.SATHEESACHANDRAN, J.
-----------------------------------
C.R.P.No.424 of 2009 - B
---------------------------------
Dated this the 23rd day of November, 2009
O R D E R
It is submitted by the counsel on both sides that the parties
have settled the matter out of court. The learned counsel for the
respondent/decree holder submitted that such settlement was
arrived reserving the right of the decree holder to get release of
the amount deposited by the judgment debtor before the
executing court pursuant to orders passed in the revision. The
petitioner/judgment debtor has no objection in allowing the
decree holder for getting release of that amount. The amount in
deposit towards decree debt shall be released to the decree
holder.
Revision is closed.
S.S.SATHEESACHANDRAN,
JUDGE.
bkn/-