High Court Kerala High Court

Kuttiyacheentepurakkal Moideen … vs Bhuvaneswary on 8 December, 2010

Kerala High Court
Kuttiyacheentepurakkal Moideen … vs Bhuvaneswary on 8 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Ex.FA.No. 17 of 2010()


1. KUTTIYACHEENTEPURAKKAL MOIDEEN BAVA,
                      ...  Petitioner
2. MANICHANTEPURAKKAL SIDDEEQUE,
3. CHEKKUMARAKKARAKATH ABDUL RAHMAN,
4. PATTARAKATH CHERIYA BAVA, S/O.MUHAMMED,
5. THANATHINTEPURAKKAL SAIDUMUHAMMED,
6. KUNHEENKADAVATHU KAMMED,
7. CHAMBANTAKATHU PATHUTTY,

                        Vs



1. BHUVANESWARY,
                       ...       Respondent

2. BEEREECHANTEPURAKKAL KUNHUMUHAMMED,

                For Petitioner  :SRI.HARISH R. MENON

                For Respondent  :SRI.P.CHANDRASEKHAR

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :08/12/2010

 O R D E R
           THOTTATHIL B.RADHAKRISHNAN &
                P. BHAVADASAN, JJ.
          -------------------------------
               Ex.F.A.No.17 OF 2010
          -------------------------------
      Dated this the 8th day of December, 2010


                     JUDGMENT

Thottathil B.Radhakrishnan, J.

Learned counsel for the appellants says that

the matter is settled out of court by the parties

and that the appeal may be permitted to be

withdrawn. Learned counsel for the respondents

says that to his knowledge, there is no settlement

out of court. We record the above submissions and

dismiss this appeal as withdrawn.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

Sd/-

P.BHAVADASAN,
Judge.

kkb.14/12.