High Court Kerala High Court

Padikkamannil Akbar Ali vs Manjeri Rafeena on 2 April, 2008

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