IN THE HIGH COURT OF KERALA AT ERNAKULAM
RFA.No. 411 of 2008()
1. MANJULA BAI RAMANIKLAL SANGANI,
... Petitioner
2. DUSYANTH.R SANGANI, AGED 35,
3. PURURVA R SANGANI, AGED 43,
Vs
1. MEENA N. SANGANI, AGED 37,
... Respondent
2. SNEHA N. SANGANI (MINOR),AGED 13 YEARS,
3. JIGAR N. SANGANI, (MIN0R), AGED 11,
4. NANDAKISHORE RAMANIKLAL SANGANI, AGED 41
5. SHURMIZTA R. SANGANI, AGED ABOUT 37,
For Petitioner :SRI.VIVEK VARGHESE P.J.
For Respondent :SRI.VARGHESE C.KURIAKOSE
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :04/12/2009
O R D E R
K. M. JOSEPH &
M.L. JOSEPH FRANCIS, JJ.
- - - - - - - - - - - - - - - - - - - - - - - - - -
R.F.A.No. 411 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 4th day of December, 2009
JUDGMENT
Joseph, J.
The appeal will stand decreed in terms of the
compromise and the decree of the trial court will stand
modified. The compromise will form part of the decree.
2. In view of the services rendered by Advocate P.B.
Krishnan as Mediator, Shri. Jacob Varghese, Senior counsel,
submits that a sum of Rs.40,000/- more will be paid to him,
of which the appellants will pay a sum of Rs.25,000/- and
Rs.15,000/- will have to be borne by respondents 1 to 3.
We find it fair. Upon payment of the sum of Rs.40,000/- to
the Mediator as aforesaid, the appellants need pay the sum of
R.F.A.No. 411 of 2008
2
Rs.35 and odd Lakhs to the respondents as per the compromise,
less the sum of Rs.15,000/-
(K. M. JOSEPH)
Judge(M.L. JOSEPH FRANCIS)
Judgetm