High Court Kerala High Court

K.V.Thomas vs Smt. Elsy Kurian on 8 June, 2009

Kerala High Court
K.V.Thomas vs Smt. Elsy Kurian on 8 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Mat.Appeal.No. 320 of 2007()


1. K.V.THOMAS, S/O. VARKEY, AGED 57 YEARS,
                      ...  Petitioner

                        Vs



1. SMT. ELSY KURIAN, D/O. KURIAN,
                       ...       Respondent

                For Petitioner  :SRI.V.J.JAMES

                For Respondent  :SRI.MATHAI VARKEY MUTHIRENTHY

The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :08/06/2009

 O R D E R

R.BASANT & M.C.HARI RANI, JJ.

————————————
C.M.Appl.No.1235 of 2007 in
Mat.Appeal Nos.320 of 2007
& C.M.Appl.No.1235 of 2007
in Mat.Appeal No.323 of 2007 and
Mat.Appeal Nos.320 and 323 of 2007

————————————-
Dated this the 8th day of June, 2009

ORDER/JUDGMENT

BASANT, J.

The Mat.Appeals are directed against a common order

passed by the Family Court. These appeals have been filed along

with applications for condonation of delay.

2. When these applications for delay and the Mat.Appeals

came up for consideration today, the learned counsel for the

appellant/petitioner submits that all outstanding disputes have

been settled between the parties. All the amounts payable have

been paid. In these circumstances, the appellant does not want

to prosecute the petitions for condonation of delay and the

Mat.Appeals. The learned counsel for the respondent accepts

that the entire amounts due under the impugned common order

have already been paid.

C.M.Appl.No.1235 of 2007 in Mat.Appeal Nos.320 of 2007&
C.M.Appl.No.1235 of 2007 in Mat.Appeal No.323 of 2007 and
Mat.Appeal Nos.320 and 323 of 2007 2

3. Recording that submission of the counsel for both

sides, these petitions for condonation of delay and the

Mat.Appeals are dismissed as agreed. Needless to say, the order

of attachment passed shall stand vacated.

(R.BASANT, JUDGE)

(M.C.HARI RANI, JUDGE)

rtr/-