IN THE HIGH COURT OF KERALA AT ERNAKULAM
SA No. 462 of 1995(G)
1. PURUSHOTHAMAN
... Petitioner
Vs
1. KOUSALYA
... Respondent
For Petitioner :SRI.S.SREEKUMAR
For Respondent :SRI.P.VIJAYA BHANU
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :05/09/2007
O R D E R
M.SASIDHARAN NAMBIAR,J.
------------------------------------------
S.A.NO.462 OF 1995
------------------------------------------
Dated 5th September 2007
J U D G M E N T
Defendant in O.S.1052 of 1986 on the file
of Munsiff court, Ernakulam is the appellant and
respondent, the plaintiff. On the death of appellant
his wife and children were impleaded as additional
appellants 2 to 5 being his legal heirs. Additional
appellants along with respondent jointly filed
I.A.1555 of 2007 to record the compromise stating as
per mediation they have settled the dispute and
boundary was fixed and disputed tree was cut and its
proceeds equally appropriated. They sought to dispose
the appeal after recording the compromise. Parties
and their counsel have signed in the compromise
petition.
2. I.A.1555/2007 allowed and compromise
recorded. Appeal is disposed in terms of compromise.
Compromise petition forms part of the decree.
M.SASIDHARAN NAMBIAR,
JUDGE.
uj.
=============================
M.SASIDHARAN NAMBIAR,J.
JUDGMENT
S.A.NO.462 OF 1995
5th September
2007
============================