IN THE HIGH COURT OF KERALA AT ERNAKULAM
RSA.No. 840 of 2010()
1. KERALA STATE INDUSTRIAL DEVELOPMENT
... Petitioner
Vs
1. T.SANTHAKUMARY, AGED 56 YEARS,
... Respondent
For Petitioner :SRI.R.T.PRADEEP
For Respondent :SRI.RAM MOHAN.G.
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :15/12/2010
O R D E R
S.S.SATHEESACHANDRAN, J.
-------------------------------
R.S.A.NO.840 OF 2010
-----------------------------------
Dated this the 15th day of December, 2010
J U D G M E N T
It is submitted by the counsel on both sides that the parties
have settled the disputes out of court. The learned counsel for
the appellant also submitted that a memo has been filed that the
appeal be dismissed as not pressed, in view of the settlement.
Since the appeal is dismissed as not pressed, and a settlement
effected by the parties, the appellant is entitled to refund of one
half of the court fee paid on the memorandum of appeal under
Section 69 of the Kerala Court Fees and Suits Valuation Act,
1959 as held in Philomina Joseph v. State of Kerala (2009
(1) KLT 591).
Appeal is dismissed directing refund of one half of the court
fee to the appellant, permitting its counsel to collect the refund
certificate in accordance with the rules.
S.S.SATHEESACHANDRAN
JUDGE
prp
RSA.840/2010 2