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O.S.No.231/1985 will stand dismissed as withdrawn.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