High Court Kerala High Court

Manikandan vs Manickan on 30 January, 2009

Kerala High Court
Manikandan vs Manickan on 30 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 187 of 1991(D)



1. MANIKANDAN
                      ...  Petitioner

                        Vs

1. MANICKAN
                       ...       Respondent

                For Petitioner  :SRI.A.RAMAPRABHU

                For Respondent  :SRI.E.R.VENKATESWARAN

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

 Dated :30/01/2009

 O R D E R
            KURIAN JOSEPH & K.T. SANKARAN, JJ.
              ----------------------------------------
                      A.S. No.187 OF 1991
              ----------------------------------------
          Dated this the 30th day of January, 2009.


                         J U D G M E N T

Kurian Joseph, J.

This is an appeal filed by the plaintiffs in O.S.No.231/1985

on the file of the Sub Court, Palakkad. The suit is one for

partition. A preliminary decree was passed allowing the suit in

part. Hence the appeal.

2. Parties are present. We also had the assistance of

Sri.Mohammed Mustaque as mediator. It is reported that the

parties have agreed to settle the entire disputes on payment of

Rs.90,000/- (Rupees ninety thousand only). The said amount

will be paid after collecting the same from the respondents

proportionate to their holding. It is further submitted that the

amount as above will be paid before the end of February 2009.

Therefore, we permit the 15th respondent-Chacko to collect

the amount as above and pay the same to the appellants through

A.S.No.187/1991 2

the counsel before this Court. On paying the amount as above

and filing a memo to that effect before the Sub Court, Palakkad,

O.S.No.231/1985 will stand dismissed as withdrawn.

The appeal is disposed of as above.

KURIAN JOSEPH
JUDGE

K.T. SANKARAN
JUDGE

smp

A.S.No.187/1991 3

KURIAN JOSEPH &
K.T. SANKARAN, JJ.

A.S. No.187 OF 1991

J U D G M E N T

30.01.2009