High Court Kerala High Court

Narayanan vs Venugopalan on 27 May, 2010

Kerala High Court
Narayanan vs Venugopalan on 27 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 360 of 1998(D)



1. NARAYANAN
                      ...  Petitioner

                        Vs

1. VENUGOPALAN
                       ...       Respondent

                For Petitioner  :SRI.PHILIP M.VARUGHESE

                For Respondent  :SRI.T.K.VENUGOPALAN

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :27/05/2010

 O R D E R
                     M.N. KRISHNAN, J.
                  ...........................................
                       A.S.NO.360 OF 1998
                 .............................................
            Dated this the 27th day of May, 2010.

                        J U D G M E N T

A memo is filed to the effect that the matter has been

settled between the parties out of court and therefore the

appellant does not want to prosecute the appeal.

In the light of the memo, the appeal is dismissed as

settled out of court.

M.N. KRISHNAN, JUDGE.

cl

: 2 :

M.N. KRISHNAN, J.

…………………………….
A.S.NO.360 OF 1998
…………………………….
27th day of May, 2010.

J U D G M E N T