IN THE HIGH COURT OF KERALA AT ERNAKULAM
AS.No. 186 of 1997(E)
1. NEJRAJ
... Petitioner
Vs
1. JEEVARTNAM
... Respondent
For Petitioner :SRI.P.SANTHALINGAM (SR.)
For Respondent :SRI.T.M.SUNIL
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.BHAVADASAN
Dated :21/10/2010
O R D E R
THOTTATHIL B. RADHAKRISHNAN & P. BHAVADASAN, JJ.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
A.S. No. 186 of 1997
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 21st day of October, 2010.
JUDGMENT
Thottathil B. Radhakrishnan, J,
This is an appeal against a preliminary
decree in a suit for partition. Pending this appeal, final
decree was passed. Thereafter, the matter is now
pending in execution. Learned counsel for the appellant
states that many of the claims raised in this appeal by
the appellant are given up and the only subsisting claim
is in relation to a well. Accordingly, we dismiss this
appeal clarifying that the dismissal of this appeal shall
not stand in the way of the parties settling any issue,
even relating to the well, by recourse to ADR
A.S.186/1997. 2
mechanism, if found appropriate, during the course of
execution.
Thottathil B. Radhakrishnan,
Judge
P. Bhavadasan,
Judge
sb.