IN THE HIGH COURT OF KERALA AT ERNAKULAM
RFA.No. 469 of 2004(E)
1. M/S.MORAKKAL AGENCIES, ST.MARY'S CHURCH
... Petitioner
2. M.S.NAIR, AGED ABOUT 63, SREELAKSHMI,
3. MRS.M.S.NAIR @ BABY, AGED ABOUT 58,
4. M.RAJESGH, AGED ABOUT 33,
Vs
1. LEELAVATHY BALAKRISHNAN, AGED 39,
... Respondent
2. A.G.MENON, AGED ABOUT 52,
For Petitioner :SRI.T.RAVIKUMAR
For Respondent :SRI.ASP.KURUP
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN
Dated :12/11/2008
O R D E R
KURIAN JOSEPH & K.T. SANKARAN, JJ.
------------------------------------------
R.F.A. No.469 OF 2004
------------------------------------------
Dated this the 12th day of November, 2008.
J U D G M E N T
Kurian Joseph, J.
It is submitted that the disputes involved in the appeal have
been settled out of court between the parties as compromised
and hence no orders are necessary in the appeal. Therefore, this
appeal is disposed of as settled between the parties. In view of
the settlement as above, the appellants shall be entitled to
refund of one half of the court fee.
KURIAN JOSEPH
JUDGE
K.T. SANKARAN
JUDGE
smp
KURIAN JOSEPH &
K.T. SANKARAN, JJ.
R.F.A. No.469 OF 2004
J U D G M E N T
12.11.2008