IN THE HIGH COURT OF KERALA AT ERNAKULAM
Mat.Appeal.No. 686 of 2007()
1. MUHAMMED KUTTY, S/O.MUHAMMEDKUTTY,
... Petitioner
Vs
1. AVVA UMMA, D/O.ALIKKUTTY,
... Respondent
For Petitioner :SMT.PRABHA R.MENON
For Respondent :SRI.A.KRISHNAN
The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :04/08/2010
O R D E R
R.BASANT & M.C.HARI RANI, JJ.
**********************
Mat.Appeal No.686 of 2007
*********************
Dated this the 4th day of August, 2010
JUDGMENT
BASANT, J.
Parties were referred to a Mediator and it is reported that
the parties have settled their disputes before the Mediator. A
joint application reporting settlement has been filed. Such
petition is signed by both parties and is duly countersigned by
their counsel.
2. We accept the joint statement and the compromise
reported vide I.A No.2080 of 2010 dated 26.07.2010.
3. The impugned order is one directing the appellant to
pay amounts to the respondent. The entire amount due under
the impugned decree has already been paid and the entire claim
has been settled and an amount of Rs.5,40,000/- (Rupees Five
lakhs forty thousand only) has been paid and accepted in full
satisfaction of the impugned order, it is reported. Both counsel
pray that I.A No.2080 of 2010 may be allowed and the
compromise accepted and the appeal allowed in terms of the
compromise settlement.
Mat.Appeal No.686 of 2007 2
4. We are satisfied that the request can be accepted.
5. In the result:
a) I.A.No.2080 of 2010 is allowed;
b) The joint compromise statement is accepted;
c) Accordingly this appeal is allowed and the impugned
order is set aside recording satisfaction;
d) The joint compromise petition I.A.No.2080 of 2010
shall be annexed to this judgment;
e) Needless to say, the interim order dated 19.12.2007
and all other interim orders shall stand vacated.
(R.BASANT, JUDGE)
(M.C.HARI RANI, JUDGE)
rtr/