High Court Kerala High Court

Madathiparambil Thressiamma vs M/S. Icds Ltd on 23 March, 2007

Kerala High Court
Madathiparambil Thressiamma vs M/S. Icds Ltd on 23 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Ex FA No. 48 of 2005()


1. MADATHIPARAMBIL THRESSIAMMA, D/O.JACOB,
                      ...  Petitioner

                        Vs



1. M/S. ICDS LTD.,
                       ...       Respondent

2. K.C. THOMAS, S/O. CHERIYAN,

                For Petitioner  :SRI.H.BADARUDDIN

                For Respondent  :SRI.S.R.DAYANANDA PRABHU

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :23/03/2007

 O R D E R
                      KURIAN JOSEPH & K.T. SANKARAN, JJ.

                   ...................................................................................

                                      Ex. F.A. No. 48   OF  2005

                  ...................................................................................

                                 Dated this the 23rd March, 2007




                                            J U D G M E N T

Kurian Joseph, J:

It is submitted that the dispute between the parties has been settled

out of Court and hence the appeal itself can be dismissed.

Ordered accordingly. Appeal is dismissed as settled out of court.

KURIAN JOSEPH,

JUDGE.

K.T. SANKARAN,

JUDGE.

lk