Kerala High Court
Marykutty Anthrayose vs C.V.Chacko on 28 May, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
AS.No. 81 of 2001(E)
1. MARYKUTTY ANTHRAYOSE
... Petitioner
Vs
1. C.V.CHACKO
... Respondent
For Petitioner :SRI.MATHEW JOHN (K)
For Respondent :SRI.M.NARENDRA KUMAR
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :28/05/2010
O R D E R
HARUN-UL-RASHID, J.
------------------------
A.S.No.81 Of 2001
----------------------
Dated this the 28th day of May, 2010.
J U D G M E N T
The matter has been settled out of Court. The parties
jointly filed a compromise petition as I.A.No.1784 of 2010 and
prayed for dismissal of the appeal as withdrawn.
2. The terms of compromise set out in I.A.No.1784 of
2010 is recorded. The appellants are entitled to refund of one
half of the court fee paid.
The appeal is dismissed as withdrawn.
HARUN-UL-RASHID,
Judge.
bkn/-