IN THE HIGH COURT OF KERALA AT ERNAKULAM
RSA No. 1130 of 2005()
1. K.P.FRANCIS, S/O.K.C.POULOSE,
... Petitioner
2. K.P.JACOB, S/O.DO. KAKKASSERY HOUSE,
Vs
1. P.K.ABDUL SALAM, S/O.C.S.M. SHAIN PAREED
... Respondent
For Petitioner :SRI.S.V.BALAKRISHNA IYER (SR.)
For Respondent :SMT.SADHANA KUMARI ESWARI
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :12/03/2008
O R D E R
M.SASIDHARAN NAMBIAR,J.
===========================
R.S.A. NO. 1130 OF 2005
===========================
Dated this the 12th day of March, 2008
JUDGMENT
Appellants are the plaintiffs and respondents
the defendant in O.S.No.288 of 1994 on the file of
Munsiff Court, Kozhikode. The suit was dismissed
which was confirmed in A.S.131 of 2000. The second
appeal is filed by the plaintiffs.
2. I.A.2344/2007 is filed under Rule 3 of Order
XXIII of Code of Civil Procedure to record the
compromise and to pass a decree in terms of the
compromise. The compromise petition is jointly
filed by appellants and respondent. Both
appellants respondent and their counsel signed the
compromise petition. I.A.2344 of 2007 allowed. The
compromise recorded.
The appeal is allowed in terms of the
compromise. The compromise petition forms part
of the decree.
M.SASIDHARAN NAMBIAR
JUDGE
tpl/-
M.SASIDHARAN NAMBIAR, J.
———————
W.P.(C).NO. /06
———————
JUDGMENT
SEPTEMBER,2006