IN THE HIGH COURT OF KERALA AT ERNAKULAM
SA.No. 537 of 1999(E)
1. KRISHNA PILLAI
... Petitioner
Vs
1. SIVARAMAN PILLAI
... Respondent
For Petitioner :SRI.P.G.PARAMESWARA PANICKER (SR.)
For Respondent :SRI.S.K.MURALEEDHARA KAIMAL
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :05/11/2009
O R D E R
THOMAS P. JOSEPH, J.
--------------------------------------
S.A.No.537 of 1999
--------------------------------------
Dated this the 5th day of November, 2009.
JUDGMENT
Respondent Nos.2 to 6 are removed from array of parties vide order dated
5.11.2009 on I.A.No.2325 of 2009. Additional respondent Nos.7 to 9 are
impleaded vide order dated 5.11.2009 on I.A.No.1945 of 2008.
2. Additional appellant and additional respondent Nos.7 to 9 have
filed I.A.No.2098 of 2009 reporting settlement of the dispute outside the court
and requesting that this Second Appeal may be disposed of in terms of the
settlement.
3. Heard.
4. Compromise is recorded.
Accordingly Second Appeal is disposed of in terms of the compromise.
No cost.
THOMAS P.JOSEPH,
Judge.
cks
2
Thomas P.Joseph, J.
S.A.No.537 of 1999
JUDGMENT
5th November, 2009.