High Court Kerala High Court

P.T.James vs Lissy on 30 November, 2009

Kerala High Court
P.T.James vs Lissy on 30 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Mat.Appeal.No. 181 of 2008()


1. P.T.JAMES, S/O. THOMAS,
                      ...  Petitioner

                        Vs



1. LISSY, D/O. KURIAN, RESIDING AT
                       ...       Respondent

                For Petitioner  :SRI.M.J.THOMAS

                For Respondent  :SRI.SHAJI THOMAS PORKKATTIL

The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :30/11/2009

 O R D E R

R.BASANT & M.C.HARI RANI, JJ.

* * * * * * * * * * * * *
C.M.Application No.548 of 2008 &
Mat.Appeal No.181 of 2008

—————————————-
Dated this the 30th day of November 2009

O R D E R & J U D G M E N T

Basant,J

The learned counsel for the appellant/petitioner submits

that the dispute is settled between the parties and, in these

circumstances, the application for condonation of delay and the

Mat.Appeal may now be dismissed as not pressed, in view of the

settlement.

2. Request accepted. Application for condonation of

delay and the Mat.Appeal are dismissed as not pressed.

(R.BASANT, JUDGE)

(M.C.HARI RANI, JUDGE)
jsr

// True Copy// PA to Judge

W.P.Crl/Mat.Appeal No. 2

W.P.Crl/Mat.Appeal No. 3

R.BASANT & M.C.HARI RANI, JJ.

.No. of 200

ORDER/JUDGMENT

29/07/2009