High Court Kerala High Court

P.K.Karthikeyan vs Kerala Financial Corporation on 30 September, 2010

Kerala High Court
P.K.Karthikeyan vs Kerala Financial Corporation on 30 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 68 of 2001(B)



1. P.K.KARTHIKEYAN
                      ...  Petitioner

                        Vs

1. KERALA FINANCIAL CORPORATION
                       ...       Respondent

                For Petitioner  :SRI.P.R.VENKETESH

                For Respondent  :SRI.S.SREEKUMAR,SC,KERALA FINANCIAL COR

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

 Dated :30/09/2010

 O R D E R
                      M.N.KRISHNAN, J.
                     -------------------------
                      A.S. No.68 of 2001
               -------------------------------------
        Dated this the 30th day of September, 2010.

                        J U D G M E N T

It is submitted that the parties have settled the matter out

of court and permission had been granted to withdraw the

appeal. Therefore, in the light of the order in IA No.3524/2010,

this appeal is dismissed as withdrawn as settled between the

parties without costs.

M.N.KRISHNAN, JUDGE

ln