IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP No. 344 of 2007()
1. M/S.HERBERTSONS LTD.,
... Petitioner
Vs
1. PIERCE LESLIE CASHEWS & COFFEE LTD.,
... Respondent
For Petitioner :SMT.PRABHA R.MENON
For Respondent :SRI.A.M.SHAFFIQUE
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :21/08/2007
O R D E R
M.N.KRISHNAN, J.
-----------------------------
C.R.P.No. 344 OF 2007 C
-----------------------------
Dated this the 21st August, 2007.
O R D E R
This civil revision petition is preferred against the
order of the Subordinate Judge, Kozhikode in O.S.231/98.
The challenge is against the jurisdictional aspect of the
said court to entertain the case. Now a compromise
petition is filed between the parties and as per the terms
of the compromise they want the suit to be dismissed as
settled out of court, with the counter claim to be
dismissed also as settled out of court and to direct the
court below to refund half the court fee on the plaint as
well as in the counter claim. In view of the petition
filed for compromise and as the matter is settled the C.R.P
is dismissed as settled.
2. The Registry is directed to forward the compromise
petition I.A.2087/07 to the court below and the court below
shall pass appropriate orders on the compromise petition
recording the compromise and pass consequential orders as
requested for in the compromise petition.
M.N.KRISHNAN
Judge
jj