Kerala High Court
Kizhakka Vengat Radhakrishnan … vs K.V.Balamani on 7 April, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RFA.No. 54 of 2003(F)
1. KIZHAKKA VENGAT RADHAKRISHNAN NAIR,
... Petitioner
Vs
1. K.V.BALAMANI W/O. KARUNAKARA KURUP,
... Respondent
2. V.K.B.SANDEEPAN
3. VALIYARAMBATH KARUNAKARA KURUP,
4. K.V.BALACHANDRAN S/O. AMBUJAKSHI AMMA,
5. K.V.VIJAYAN S/O. DO. AGED 30 YEARS,
6. K.V.AJITHA D/O. AMBUJAKSHI AMMA,
7. ALIYANKANDI NARAYANANKUTTY NAIR
8. NADUVILAKANDI SUNIL KUMAR,
9. NADUVILAKANDI THAMASIKKUM KUNNOTH
10. NADUVILAKANDI THAYYITHIRA
For Petitioner :SRI.R.PARTHASARATHY
For Respondent :SRI.G.UNNIKRISHNON
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :07/04/2009
O R D E R
THOMAS P. JOSEPH, J.
--------------------------------------
R.F.A.No.54 of 2003
--------------------------------------
Dated this the 7th day of April, 2009.
JUDGMENT
Heard.
2. A.S.No.694 of 1998 of this Court between the same parties is
disposed of by me as per a joint statement and in terms of the compromise.
Counsel for appellant submits that in view of that compromise decree, this
appeal could be dismissed. The submission of learned counsel is recorded.
Appeal is dismissed in view of the compromise decree in A.S.No.694 of
1998. No costs.
THOMAS P.JOSEPH,
Judge.
cks
2
Thomas P.Joseph, J.
R.F.A.No.54 of 2003
JUDGMENT
7th April, 2009.