IN THE HIGH COURT OF KERALA AT ERNAKULAM
RFA No. 275 of 2007()
1. K.KANTHAKUMAR
... Petitioner
Vs
1. ARUNDHATHI BAI
... Respondent
For Petitioner :SRI.R.AZAD BABU
For Respondent : No Appearance
The Hon'ble MR. Justice M.M.PAREED PILLAY(RETD.CHIEF JUSTICE)
The Hon'ble MR. Justice M.R.HARIHARAN NAIR (RETD.JUDGE)
Dated :03/07/2007
O R D E R
JUSTICE M.M.PAREED PILLAY (RETD. CHIEF JUSTICE, HIGH COURT OF
KERALA) &
JUSTICE M.R.HARIHARAN NAIR (RETD. JUDGE, HIGH COURT OF
KERALA)
R.F.A. NO.275 OF 2007 & F.A.O. NO.96 OF 2007
---------------------------------------------
Dated this the 3rd day of July, 2007
AWARD
Parties have settled their differences out of court and filed a
compromise petition.
2. These proceedings are disposed of as settled in terms of the
compromise.
3. Refund Court Fee paid on these appeal to the Appellant's
Counsel as per Rules.
M.M.PAREED PILLAY
(RETD. CHIEF JUSTICE, HIGH COURT OF KERALA)
M.R.HARIHARAN NAIR
(RETD. JUDGE, HIGH COURT OF KERALA)
jp
? IN THE HIGH COURT OF KERALA AT ERNAKULAM
+RFA No. 275 of 2007()
#1. K.KANTHAKUMAR
... Petitioner
Vs
$1. ARUNDHATHI BAI
... Respondent
! For Petitioner :SRI.R.AZAD BABU
^ For Respondent : No Appearance
*Coram
The Hon'ble MR. Justice M.M.PAREED PILLAY(RETD.CHIEF JUSTICE)
The Hon'ble MR. Justice M.R.HARIHARAN NAIR (RETD.JUDGE)
% Dated :03/07/2007
: O R D E R
JUSTICE M.M.PAREED PILLAY (RETD. CHIEF JUSTICE, HIGH COURT OF
KERALA) &
JUSTICE M.R.HARIHARAN NAIR (RETD. JUDGE, HIGH COURT OF
KERALA)
R.F.A. NO.275 OF 2007 & F.A.O. NO.96 OF 2007
———————————————
Dated this the 3rd day of July, 2007
AWARD
Parties have settled their differences out of court and filed a
compromise petition.
2. These proceedings are disposed of as settled in terms of the
compromise.
3. Refund Court Fee paid on these appeal to the Appellant’s
Counsel as per Rules.
M.M.PAREED PILLAY
(RETD. CHIEF JUSTICE, HIGH COURT OF KERALA)
M.R.HARIHARAN NAIR
(RETD. JUDGE, HIGH COURT OF KERALA)
jp