IN THE HIGH COURT OF KERALA AT ERNAKULAM
Mat.Appeal.No. 465 of 2007()
1. MATHEW @ MATHAI, AGED 72,
... Petitioner
2. MARY MATHEW, W/O MATHEW,
Vs
1. JALSAMMA JOSEPH, AGED 35,
... Respondent
For Petitioner :SRI.GEO PAUL
For Respondent :SRI.PHILIP T.VARGHESE
The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :28/06/2010
O R D E R
R.BASANT & M.C.HARI RANI, JJ.
* * * * * * * * * * * * *
Mat.Appeal Nos.465 of 2007
----------------------------------------
Dated this the 28th day of June 2010
J U D G M E N T
Basant,J
The learned counsel for the appellants submits and the
learned counsel for the respondent accepts that the decree has
already been satisfied and, in these circumstances, this appeal can
be allowed. Connected Mat.Appeal No.55/08 is already disposed
of as withdrawn in view of the settlement.
2. We accept the submission of the learned counsel for the
respondent that the impugned decree has been satisfied and the
matter has been settled between the parties.
3. This Mat.Appeal is, in these circumstances, allowed as
agreed by both sides. The impugned decree is set aside.
Satisfaction of the claim raised in O.P.No.580/05 is recorded. The
learned counsel for the respondent has made an endorsement to
that effect on the memorandum of appeal. The attachment
effected on the property of the appellants in O.P.No.580/05 shall
stand vacated.
(R.BASANT, JUDGE)
(M.C.HARI RANI, JUDGE)
jsr
// True Copy// PA to Judge
W.P.(Crl)/M.A/W.P.C.No. : 2 :
W.P.(Crl)/M.A/W.P.C.No. : 3 :
W.P.(Crl)/M.A/W.P.C.No. : 4 :
R.BASANT & M.C.HARI RANI, JJ.
.No. of 200
ORDER/JUDGMENT
29/07/2009