IN THE HIGH COURT OF KERALA AT ERNAKULAM
SA No. 961 of 1996(F)
1. PARVATHY
... Petitioner
Vs
1. SIVADASAN
... Respondent
For Petitioner :SRI.PEEYUS A.KOTTAM
For Respondent :SRI.C.K.ARAVINDAKSHA MENON
The Hon'ble MR. Justice K.T.SANKARAN
Dated :16/01/2008
O R D E R
K.T. SANKARAN, J.
-------------------------------
S.A. No. 961 OF 1996
-----------------------------------
Dated this the 16th day of January, 2008
JUDGMENT
It is submitted by the learned counsel for the appellant that his
information is that the dispute between the parties has been settled out
of court. However, he prays for further time to ensure that the matter is
really settled.
The Second Appeal is of the year 1996. The defects are not
cured by the appellant. In the light of the submission made by the
counsel for the appellant, I do not think that further time need be
granted. The Second Appeal is dismissed as settled out of court. If the
dispute is not really settled, the appellant is granted the liberty to file a
memo within a period of three weeks from today stating that the matter
is not settled in which case the Second Appeal shall be restored.
K.T.SANKARAN, JUDGE
btt
WPC 2