High Court Kerala High Court

Mohandas vs Sreeshma on 30 October, 2009

Kerala High Court
Mohandas vs Sreeshma on 30 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Mat.Appeal.No. 129 of 2003()


1. MOHANDAS, 29 YEARS,
                      ...  Petitioner

                        Vs



1. SREESHMA, 20 YEARS, THUDISSERI
                       ...       Respondent

                For Petitioner  :SRI.ABRAHAM JOHN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :30/10/2009

 O R D E R

R.BASANT & M.C. HARI RANI,JJ

==============================

C.M. APPLICATION NO. 1160 OF 2003 &

MAT APPEAL NO. 129 OF 2003

============================

DATED THIS THE 30TH DAY OF OCTOBER 2009

ORDER/JUDGMENT

Basant,J.

The learned counsel for the petitioner/ appellant submits

that the matter has been settled out of court and in these

circumstances the petition for condonation of delay and the Mat

appeal may be dismissed as not pressed. Request accepted.

The C.M.application and the Mat appeal are dismissed as not

pressed.

R. BASANT, JUDGE

M.C. HARI RANI,JUDGE

ks.

WPC.    2