High Court Kerala High Court

Kamalam vs Babu Raj on 10 September, 2009

Kerala High Court
Kamalam vs Babu Raj on 10 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

FAO.No. 212 of 2008()


1. KAMALAM, W/O. GOPATTU DAYANANDAN
                      ...  Petitioner
2. JISHIN, S/O.GOPATTU DAYANANDAN
3. DAYESH,S/O.GOPATTU DAYANANDAN

                        Vs



1. BABU RAJ, S/O.RAMACHANDRAN
                       ...       Respondent

                For Petitioner  :SRI.BABU KARUKAPADATH

                For Respondent  :SRI.ABRAHAM JOHN

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :10/09/2009

 O R D E R
                       K. M. JOSEPH &
              M.L. JOSEPH FRANCIS, JJ.
           - - - - - - - - - - - - - - - - - - - - - - - - - -
                   F.A.O.No. 212 of 2008
           - - - - - - - - - - - - - - - - - - - - - - - - - -
        Dated this the 10th day of September, 2009

                          JUDGMENT

Joseph, J.

Today when the matter came up for hearing, we

heard the learned counsel for the appellants and the

learned counsel for the respondent.

2. We notice that the subject matter was settled

between the parties. It is submitted that re-conveyance

has been effected by the respondent in favour of the

appellants. We record the said submission. In terms of

the order dt.27.8.2009, needles to say, it will be open to

the respondent to withdraw Rs.3,25,000/-, which is

deposited in court. In view of the re-conveyance done,

it is also ordered that the Sale certificate will be released

in favour of the appellants.

F.A.O.No. 212 of 2008

2

This appeal is disposed of as above.

(K. M. JOSEPH)
Judge

(M.L. JOSEPH FRANCIS)
Judge

tm