High Court Kerala High Court

Remanan vs Padma on 11 June, 2010

Kerala High Court
Remanan vs Padma on 11 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Mat.Appeal.No. 805 of 2008()


1. REMANAN, AGED 53 YEARS,
                      ...  Petitioner

                        Vs



1. PADMA, AGED 49 YEARS,
                       ...       Respondent

2. SARIN, AGED 17 YEARS, (MINOR),

3. SUMIMOL, AGED 14 YEARS, (MINOR),

                For Petitioner  :SRI.C.K.PRASAD

                For Respondent  :SRI.P.SIVARAJ

The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :11/06/2010

 O R D E R

R.BASANT & M.C.HARI RANI, JJ.

**********************
C.M.Appl.No.2632 of 2008 in
Mat.Appeal No.805 of 2008
*********************
Dated this the 11th day of June, 2010

ORDER/JUDGMENT

BASANT, J.

Matter is settled. Petition allowed. Delay condoned.

Mat.Appeal No.805 of 2008

The counsel submit that the parties have settled their

disputes. The mediated settlement agreement dated 20.03.2010,

signed by both parties and duly counter signed by their counsel,

has been filed. That mediated settlement agreement has been

forwarded to this Court by the Mediator. The counsel pray and

we agree that the said mediated settlement agreement can be

accepted and this appeal can now be dismissed. The mediated

settlement agreement shall be appended to the appellate

decree.

2. In the result, as requested by the parties in view of

the mediated settlement agreement, this appeal is dismissed.

The mediated settlement agreement shall be appended to the

appellate decree.

(R.BASANT, JUDGE)

(M.C.HARI RANI, JUDGE)
rtr/