IN THE HIGH COURT OF KERALA AT ERNAKULAM
RFA.No. 861 of 2008()
1. MOHAMMED, AGED 44 YEARS,
... Petitioner
Vs
1. RAYINKUTTY, S/O.PUTHANPEEDIKA KUNHAPPU,
... Respondent
For Petitioner :SRI.K.M.SATHYANATHA MENON
For Respondent :SRI.K.JAYAKUMAR
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.BHAVADASAN
Dated :30/08/2010
O R D E R
Thottathil B.Radhakrishnan
&
P.Bhavadasan, JJ.
= = = = = = = = = = = = = = = = = = = = = = = =
R.F.A.861/2008 & I.A.3139/2010
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 30th day of August, 2010.
Judgment
Thottathil B.Radhakrishnan, J.
Compromise recorded. The appeal is disposed as
settled. The appellant is permitted to withdraw
an amount of Rs.2,91,924/- lying in deposit to
the credit of O.S.27/2000 of the Sub Court,
Manjeri. One half of the court fee paid on the
memorandum of appeal shall be refunded to the
appellant.
Thottathil B.Radhakrishnan,
Judge.
P.Bhavadasan,
Judge.
Sha/3008