Kerala High Court
Padikkamannil Akbar Ali vs Manjeri Rafeena on 2 April, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Mat Appeal No. 91 of 2008()
1. PADIKKAMANNIL AKBAR ALI
... Petitioner
Vs
1. MANJERI RAFEENA, D/O.HAMZA KURIKAL
... Respondent
For Petitioner :SRI.P.VIJAYA BHANU
For Respondent :SRI.P.SAMSUDIN
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :02/04/2008
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
----------------------------------------------------------------
MAT. APPEAL NOS. 91 & 94 OF 2008
----------------------------------------------------------------
Dated this the 2nd day of April, 2008
JUDGMENT
Kurian Joseph, J.
It is submitted that the disputes have been settled between the parties
out of Court and hence no orders are necessary in these appeals.
Accordingly, the appeals are dismissed.
(KURIAN JOSEPH, JUDGE)
(HARUN-UL-RASHID, JUDGE)
sp/
KURAIN JOSEPH &
HAURN-UL-RASHID, JJ.
MAT.APPEAL NOS.91 & 94/2008
JUDGMENT
2ND APRIL, 2008