High Court Kerala High Court

K.S.Nathan vs K.Kisorekumar on 13 November, 2009

Kerala High Court
K.S.Nathan vs K.Kisorekumar on 13 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 850 of 2009()


1. K.S.NATHAN, S/O.KALLEPARAMBIL LATE
                      ...  Petitioner

                        Vs



1. K.KISOREKUMAR,
                       ...       Respondent

2. VRINDA VENUGOPAL, W/O.DR.C.V.VENUGOPAL,

3. K.RAMESHKUMAR, S/O.KARANKARAVEETTIL LATE

4. K.DINESHKUMAR, S/O.KARANKARAVEETTIL

                For Petitioner  :SRI.P.GOPINATHA MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :13/11/2009

 O R D E R
                 P.R.RAMAN & P.BHAVADASAN

                    -------------------------------

           R.P.No.850 of 2009 in F.A.O.No.241 of 2008

                    -------------------------------

               Dated this the 13th November, 2009

                             O R D E R

Raman, J.

This review petition is filed seeking review of the

judgment in F.A.O.No.241 of 2008. The appeal arises out of the

order dismissing the petition under Order XXXIII Rule 1 of Civil

Procedure Code. By a considered judgment, we have dismissed

the appeal.

2. When the review petition came up for

consideration earlier, it was submitted that there was a move for

compromise and accordingly the matter was adjourned. Now it is

submitted that both sides have agreed to withdraw the

respective suits pending before the Principal Sub Court, Thrissur,

as O.S.Nos.1152 of 2004 and 1203 of 2005. The said submission

is recorded. It is open to the parties to approach the Civil Court

for necessary orders to be passed in their respective suits.

RP.No.850 of 2009

2

3. A copy of this order shall be issued to both sides

on usual terms.

Review Petition is accordingly closed with the above

observation.

P.R.RAMAN, JUDGE

P.BHAVADASAN, JUDGE

nj.