Kerala High Court
Nediyapoyil Moidu vs Mathanathu Sara on 7 April, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RFA.No. 584 of 2006()
1. NEDIYAPOYIL MOIDU,
... Petitioner
Vs
1. MATHANATHU SARA,
... Respondent
2. CHERUVOTTUMEETHAL MUHAMMED,
For Petitioner :SRI.O.D.SIVADAS
For Respondent :SRI.B.KRISHNAN
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :07/04/2009
O R D E R
P.R.RAMAN & P.S.GOPINATHAN, JJ.
-------------------------------
R.F.A.No.584 of 2006
-------------------------------
Dated this the 7th April, 2009
J U D G M E N T
Raman, J.
The learned counsel appearing for the appellant
submitted that the matter has been settled out of court, and as
such, it is not necessary to prosecute the appeal. It is submitted
that a memo has also been filed stating that the matter has been
settled out of court. The memo is recorded. In such
circumstances, the appeal is dismissed as settled out of Court.
Half of the court fee be refunded to the appellant.
P.R.RAMAN, JUDGE
P.S.GOPINATHAN, JUDGE.
nj.