IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16310 of 2009(R)
1. P.J. GEORGE @ ROY,
... Petitioner
Vs
1. LINNUAS GEORGE, D/O. C.P. JOSEPH,
... Respondent
For Petitioner :SRI.N.N.SUGUNAPALAN (SR.)
For Respondent :DR.SEBASTIAN CHAMPAPPILLY
The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :16/06/2009
O R D E R
R.BASANT & M.C.HARI RANI, JJ.
--------------------------------------------------
W.P.(C)No.16310 OF 2009
-----------------------------------------------------
DATED THIS THE 16th DAY OF JUNE, 2009
J U D G M E N T
Basant, J.
We are happy to note that the parties have settled their
disputes and filed a joint statement duly signed by the
contestants and counter signed by their respective counsel. No
further directions appear to be necessary in these circumstances.
This Writ Petition is accordingly allowed in terms of the joint
statement filed by the parties. Counsel agree that on 22.6.2009
the petitioner shall take the child from the house of the
respondent in an autorickshaw to the Port Trust Kendriya Vidyala
School and after getting him admitted there, return the child to
the house of the respondent on the same day. That submission
is also accepted and recorded.
R.BASANT, JUDGE.
M.C.HARI RANI, JUDGE.
dsn