High Court Kerala High Court

Mattankottu Govindan vs Kottayodan Savithri on 27 November, 2008

Kerala High Court
Mattankottu Govindan vs Kottayodan Savithri on 27 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 207 of 2004()


1. MATTANKOTTU GOVINDAN S/O. KELAN,
                      ...  Petitioner
2. AMBITTATTU BALAN, S/O. KUNHIRAMAN,
3. VADAVATHI ANANDAN S/O. GOVINDAN,
4. PUTHALATH NANU S/O. MANNAN,

                        Vs



1. KOTTAYODAN SAVITHRI D/O. JANAKI,
                       ...       Respondent

2. KOTTAYODAN ASHOKAN S/O. KUNHIKANNAN,

3. KOTTAYODAN SASI S/O. KUNHIKANNAN,

4. KOTTAYODAN VIMALA D/O. KUNHIKANNAN,

5. KOTTAYODAN SHYLAJA D/O. KUNHIKANNAN,

6. KOTTAYODAN ANITHA D/O. KUNHIKANNAN,

7. KOTTAYODAN ANIL KUMAR, S/O. KUNHIKANNAN

8. KUNHI AMMA ALIAS DEVAKI AMMA,

9. PUTHANPURAYIL NALINI,

10. PUTHANPURAYIL SAJITH BABU,

11. PUTHANPURAYIL SEENA,

12. PUTHANPURAYIL RENJITH,

13. PUTHANPURAYIL NIDHEESH,

                For Petitioner  :SRI.T.KRISHNAN UNNI (SR.)

                For Respondent  :SRI.V.V.ASOKAN

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :27/11/2008

 O R D E R

V.RAMKUMAR,J.

……………………………………………

R.S.A. No. 207 of 2004
…………………………………………….

DATED: 27-11-2008

JUDGMENT

When this Second Appeal came up for hearing today, it was

brought to the notice of this Court that the parties have settled

the matter and have filed I.A. 2366/08 reduced the

compromise into writing. As decided by the parties the

Second Appeal is disposed of in terms of the compromise and

the compromise has been part of the decree in the Second

Appeal.

V.RAMKUMAR, JUDGE

ani