IN THE HIGH COURT OF KERALA AT ERNAKULAM
AS No. 758 of 1999(D)
1. RAMESAN
... Petitioner
Vs
1. ANILKUMAR
... Respondent
For Petitioner :SRI.P.VIJAYA BHANU
For Respondent :SRI.S.V.BALAKRISHNA IYER (SR.)
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN
Dated :27/03/2007
O R D E R
KURIAN JOSEPH & K.T.SANKARAN JJ.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
A.S.NOS.758, 759 OF 1999 & R.F.A.250 OF 2004
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 27th day of March 2007
JUDGMENT
KURIAN JOSEPH, J.
It is heartening to note that the parties have settled the
dispute and they have filed compromise petitions in these
cases. The compromise petitions are allowed and appeals are
disposed of in terms of the compromise. Since the parties
have settled the dispute and the appeals are disposed of as
compromised, one half of the court fee in both appeals will be
refunded to the appellants. The terms of compromise will
form part of the decrees.
KURIAN JOSEPH, JUDGE
K.T.SANKARAN, JUDGE
jes